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] [Section 35] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 35(b) in The Easements Act, 1977 (1920 A.D.)

(b)if the disturbance is only threatened or intended. - when the act threaded or intended must necessary, if performed, disturb the easement.