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 31 in Jammu and Kashmir Contract Act, Svt. 1977 (1920 A.D.)

31. "Contingent contract" defined

—A "Contingent contract" is a contract to do or not to do something, if some event collateral to such contract does or does not happen.IllustrationsA contracts to pay B Its. 10,000 if B's house is burnt. This is a contingent contract.