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 17] [Entire Act]

State of Jammu-Kashmir - Section

Section 2 in Transfer of Property Act, 1977

2. Saving of certain enactments, incidents, rights, liabilities, etc.

- Nothing herein contained shall be deemed to affect-
(a)the provisions of any enactment not hereby expressly repealed ;
(b)any terms or incidents of any contract or constitutions of property which are consistent with the provisions of this Act, and are allowed by the law for the time being in force ;
(c)any right or liability arising out of a legal relation constituted before this Act comes into force, or any relief in respect of any such right or liability ; or
(d)save as provided by section 57 and Chapter IV of this Act, any transfer by operation of law or by, or in execution of, a decree or order of a Court of competent jurisdiction ; and nothing in the second chapter of this Act shall be deemed to affect any rule of Hindu, Mohammadan, or Buddhist law, subject to the limitation contained in sections 13, 14, 15, 16 and 20, no disposition of property made by a Hindu shall be invalid by reason only that the person for whose benefit it may have been made was not in existence at the date of such disposition.