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]

British India - Section

Section 8 in THE MARRIED WOMEN’S PROPERTY ACT, 1874

8. Wife’s liability for post-nuptial debts. —

If a married woman (whether married before or after the first day of January, 1866) possesses separate property, and if any person enters into a contractwith her with reference to such property, or on the faith that her obligation arising out of such contractwill be satisfied out of her separate property, such person shall be entitled to sue her, and to the extentof her separate property, to recover against her whatever he might have recovered in such suit had shebeen unmarried at the date of the contract and continued unmarried at the execution of the decree :[3. Provided that nothing herein contained shall—
(a)entitle such person to recover anything by attachment and sale or otherwise out of anyproperty which has been transferred to a woman or for her benefit on condition that she shall haveno power during her marriage to transfer or charge the same or her beneficial interest therein, or
(b)affect the liability of a husband for debts contracted by his wife’s agency expressed orimplied.]