Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Jammu-Kashmir - Section

Section 14 in The Evidence Act, 1977 (1920 A.D)

14. Facts showing existence of state mind, or of body or bodily feeling.

- Facts showing the existence of any state of mind, such as intention, knowledge good faith, negligence, rashness, ill-will or good-will towards any particular person, or showing the existence of any state of body or bodily feeling, are relevant, when the existence of any such state of mind or body or bodily feeling is in issue or relevant.Explanation 1. - A fact relevant as showing the existence of a relevant state of mind must show that the state of mind exists, not generally, but in reference to the particular matter in question.Explanation 2. - But where, upon the trial of a person accused of an offence, the previous commission by the accused of an offence is relevant within the meaning of this section, the previous conviction of such person shall also be a relevant fact.Illustrations
(a)A is accused of receiving stolen goods knowing them to be stolen. It is proved that he was in possession of a particular stolen article.
The fact that, at the same time, he was in possession of many other stolen articles is relevant, as tending to show that he knew each and all of the articles of which he was in possession to be stolen.
(b)A is accused of fraudulently delivering to another person a counterfeit coin which, at the time when he delivered it, he knew to be counterfeit.
The fact that, at the time of its delivery, A was possessed of a number of other pieces of counterfeit coins is relevant.The fact that A had been previously convicted of delivering to another, person as genuine a counterfeit coin knowing it to be counterfeit is relevant.
(c)A sues B for damage done by a dog of B's which B knew to be ferocious.
The fact that the dog had previously bitten X, Y and Z and that they had made complaints to B, are relevant.
(d)The question is, whether A, the acceptor of a bill of exchange, knew that the name of the payee was fictitious.
The fact that A had accepted other bills drawn in the same manner before they could have been transmitted to him by the payee if the payee had been a real' person, is relevant as showing that A knew that the payee was a fictitious person.
(e)A is accused of defaming B by publishing an imputation intended to harm the reputation of B.
The fact of previous publications by A respecting B, showing ill-will on the part of A towards B is relevant, as proving A's intention to harm B's reputation by the particular publication in question.The fact that there was no previous quarrel between A and B, and that A repeated the matter complained of as he heard it, are relevant, as showing that A did not intend to harm the reputation of B.
(f)A is sued by B for fraudulently representing to B that C was solvent whereby B. being induced to trust C, who was insolvent, suffered loss.
The fact that, at the time,when A represented C to be solvent, C was supposed to be solvent by his neighbours and by persons dealing with him, is relevant, as showing that A made the representation in good faith.
(g)A is sued by B for the price of work done by B, upon a house of which A is owner, by the order of C, a contractor.
A's defence is that B's contract was with C.The fact that A paid C for the work in question is relevant as probing that A did, in good faith, make over to C the management of the work in question, so that C as in a position to contract with B on C's own account, and not as agent for A.
(h)A is accused of the dishonest misappropriation of property which he had found and the question is whether, when he appropriated it, he believed in good faith that the real owner could not be found.
The fact that public notice of the loss of the property had given in the place where A was, is relevant, as showing that A did not in good faith believe that the real owner of the property could not be found.The fact that A knew, or had reason to believe that the notice was given fraudulently C, who had heard of the loss of the property and wished to set up false dim to it, is relevant, as showing that the fact that a knew of the notice did not disprove as good faith.
(i)A is charged at B with intent to kill him. In order to show A's intent the fact of A's of having previously shot at B may be proved.
(j)A is charged with sending threatening letters to B Threatening letters previously sent by A to B may be proved, as showing the intention of letters.
(k)The question is, whether Alias been guilty of cruelty to wards B. his wife.
Expressions of their feeling to wards each other shortly before or after the alleged cruelty are relevant facts.
(l)The question is whether A's death was caused by poison.
Statements made by a during his illness as to his symptoms are relevant facts.
(m)The question is what was the state of A's health at the time an assurance on his life was effected.
Statements made by A as to the state of his health at or near the murder them is irrelevant.
(n)As use negligence in providing him with a carriage for hire not reasonably fit for use, whereby A was injured.
The fact that B's attention was draw on other occasions to the defect of that particular carriage is relevant.The fact that B was habitually negligent about the carriages which he let to hire is irrelevant.
(o)As tried for the murder of B by intentionally shooting him dead.
The fact that A on other occasions shot at B is relevant as showing his intention to shoot B.The fact that A was in the habit of shooting at people with intent to murder them is irrelevant.
(p)A is tried for a crime.
The fact that he said something an indicating an intention to commit that particular crime is relevant.The fact that he said something an indicating a general disposition to commit crimes of that class is irrelevant.