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 1215] [Entire Act]

Union of India - Section

Section 13 in The Code of Civil Procedure, 1908

13. When foreign judgment not conclusive .-

A foreign judgment shall be conclusive as to any matter thereby directly adjudicated upon between the same parties or between parties under whom they or any of them claim litigating under the same title except-
(a)where it has not been pronounced by a Court of competent jurisdiction;
(b)where it has not been given on the merits of the case;
(c)where it appears on the face of the proceedings to be founded on an incorrect view of international law or a refusal to recognise the law of [India] in cases in which such law is applicable;
(d)where the proceedings in which the judgment was obtained are opposed to natural justice;
(e)where it has been obtained by fraud;
(f)where it sustains a claim founded on a breach of any law in force in India.