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 6] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 6(2) in The Jammu and Kashmir Sale of Goods Act, 1996 (1939 A.D.)

(2)There may be a contract for the sale of goods the acquisition of which by the seller depends upon a contingency which may or may not happen.