Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 314 docs - [View All]
State Of West Bengal vs M/S. B. K. Mondal And Sons on 5 December, 1961
Appavoo Nadar vs Chellian Nadar And Ors. on 18 April, 1985
Federal Bank Ltd. vs M.P. Joseph on 29 March, 1990
Ram Nagina Singh vs Governor-General In Council on 2 September, 1949
Pallonjee Eduljee And Sons vs The Lonavala City Municipality on 9 October, 1936

Loading...
User Queries
[Complete Act]
Central Government Act
Section 70 in The Indian Contract Act, 1872
70. Obligation of person enjoying benefit of non- gratuitous act.- Where a person lawfully does anything for another person, or delivers anything to him, not intending to do so gratuitously, and such other person enjoys the benefit thereof, the latter is bound to make compensation to the former in respect of, or to restore, the thing so done or delivered. 2[ Illustrations
(a) A, a tradesman, leaves goods at B' s house by mistake. B treats the goods as his own. He is bound to pay A for them.
(b) A saves B' s property from fire. A is not entitled to compensation from B, if the circumstances show that he intended to act gratuitously.