Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 895 docs - [View All]
Radhi Bewa And Anr. vs Bhagwan Sahu And Ors. on 9 February, 1951
Parmeshwar Dayal vs The Addl. Commr. And Ors. on 29 January, 1963
Ranu Thaku Kokate vs Santu Goga Bhangare And Ors. on 25 October, 1966
Nagappa Narayan Shetti vs Mukambe Venkatraman Shetti on 17 October, 1950
Mt. Khatrani Kuer vs Smt. Tapeshwari Kuer on 22 January, 1964

Loading...
User Queries
[Complete Act]
Central Government Act
Section 3 in The Transfer Of Property Act, 1882
3. Interpretation- clause.- In this Act, unless there is something repugnant in the subject or context,--" immoveable property" does not include standing timber, growing crops or grass:" instrument" means a non- testamentary instrument: 3[ attested", in relation to an instrument, means and shall be deemed always to have meant attested by two or more witnesses each of whom has seen the executant sign or affix his mark to the instrument, or has seen some other person sign the instrument in the presence and by the direction of the executant, or has received from the executant a personal acknowledgment of his signature or mark, or of the signature of such other person, and each of whom has signed the instrument in the presence of the executant; but it shall not be necessary that more than one of such witnesses shall have been present at the same time, and no particular form of attestation shall be necessary:]" registered" means registered in 4[ 5[ any part of the territories] to which this Act extends] under the 6[ law for the time being in force regulating the registration of documents:" attached to the earth" means--
(a) rooted in the earth, as in the case of trees and shrubs;
(b) imbedded in the earth, as in the case of walls or buildings; or
(c) attached to what is so imbedded for the permanent beneficial enjoyment of that to which it is attached:
1. The word" Hindu" omitted by Act 20 of 1929, s. 3. 2 The words" or Buddhist" omitted by s. 3, ibid. 3 Ins. by Act 27 of 1926, s. 2, as amended by Act 10 of 1927, s. 2 and Sch. I. 4 Subs. by Act 3 of 1951, s. 3 and Sch., for" a Part A State or a Part C State" (w. e. f. 1- 4- 1951 ). 5 Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" any State". 6 See the Indian Registration Act, 1908 (16 of 1908 ).
1[ actionable claim" means a claim to any debt, other than a debt secured by mortgage of immoveable property or by hypothecation or pledge of moveable property, or to any beneficial interest in moveable property not in the possession, either actual or constructive, of the claimant, which the Civil Courts recognize as affording grounds for relief, whether such debt or beneficial interest be existent, accruing, conditional or contingent:] 2[ a person is said to have notice" of a fact when he actually knows that fact, or when, but for wilful abstention from an inquiry or search which he ought to have made, or gross negligence, he would have known it. Explanation I.-- Where any transaction relating to immoveable property is required by law to be and has been effected by a registered instrument, any person acquiring such property or any part of, or share or interest in, such property shall be deemed to have notice of such instrument as from the date of registration or, where the property is not all situated in one sub- district, or where the registered instrument has been registered under sub- section (2) of section 30 of the Indian Registration Act, 1908 (16 of 1908 ), from the earliest date on which any memorandum of such registered instrument has been filed by any Sub- Registrar within whose sub- district any part of the property which is being acquired, or of the property wherein a share or interest is being acquired, is situated: Provided that--
(1) the instrument has been registered and its registration completed in the manner prescribed by the Indian Registration Act, 1908 (16 of 1908 ), and the rules made thereunder,
(2) the instrument or memorandum has been duly entered or filed, as the case may be, in books kept under section 51 of that Act, and
(3) the particulars regarding the transaction to which the instrument relates have been correctly
1. Ins. by Act 2 of 1900, s. 2. 2 Subs. by Act 20 of 1929, s. 4, as amended by Act 5 of 1930, s. 2, for the original paragraph.
entered in the indexes kept under section 55 of that Act. Explanation II.-- Any person acquiring any immoveable property or any share or interest in any such property shall be deemed to have notice of the title, if any, of any person who is for the time being in actual possession thereof. Explanation III.-- A person shall be deemed to have had notice of any fact if his agent acquires notice thereof whilst acting on his behalf in the course of business to which that fact is material: Provided that, if the agent fraudulently conceals the fact, the principal shall not be charged with notice thereof as against any person who was a party to or otherwise cognizant of the fraud.]