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

18. Admission by party to proceedings or his agent.

- Statements, made by a party to the proceeding or by an agent to any such party, whom the Court regards under the circumstances of the case, as expressly or impliedly authorised by him to make them, are admissions.by suitor in representative character. - Statements made by parties to suits suing or sued in a representative character, are not admissions, unless they were made while the party making them held that character.Statements made by-
(1)by party interested in subject-matter. - persons who have any proprietary or pecuniary interest in the subject-matter of the proceeding, and who make the statement in their character of persons so interested, or
(2)by person from whom interest derived. - persons from whom the parties to the suit have derived their interest in the subject-matter of the suit,are admissions, if they are made during the continuance of the interest of the persons making the statements.