Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 10 docs - [View All]
Ranganathan vs D. Shanmugasundaram on 27 February, 2006
U.P. Union Bank Ltd. vs Dina Nath Raja Ram on 24 April, 1953
Abdul Shakur And Ors. vs Kotwaleshwar Prasad And Ors. on 19 February, 1957
M. Ramnarain Pvt. Ltd. And Anr. vs The State Trading Corporation Of ... on 9 September, 1987
Krishi Vikas Kendra vs Mukund And Anr. on 14 October, 2005

Loading...
User Queries
[Complete Act]
Central Government Act
Section 117 in The Negotiable Instruments Act, 1881
117. Rules as to compensation. The compensation payable in case of dishonour of a promissory note, bill of exchange or cheque, by any party liable to the holder or any indorsee, shall 1[ be determined by the following rules:-
(a) the holder is entitled to the amount due upon the instrument, together with the expenses properly incurred in presenting, noting and protesting it;
(b) when the person charged resides at a place different from that at which the instrument was payable, the holder is entitled to receive such sum at the current rate of exchange between the two places;
(c) an indorser who, being liable, has paid the amount due on the same is entitled to the amount so paid with interest at 2[ eighteen per centum] per annum from the date of payment until tender or realization thereof, together with all ex- pennses coused by the dishonour and payment;
(d) when the person charged and such indorser reside at different places, the indorser is entitled to receive such sum at the current rate of exchange between the two places;
(e) the party entitled to compensation may draw a bill upon the party liable to compensate him, payable at sight or on demand, for the amount due to him, together with all expenses properly incurred by him. Such bill must be accompanied by the instrument dishonoured and the
1. The words, figures and brackets" (except in cases provided for by the Code of Civil Procedure, section 532)" omitted by Act 30 of 1926, s. 3.
2. Subs. by Act 66 of 1988, s. 3, for" Six per centum" (w. e. f. 30- 12- 1988 )
protest thereof (if any). If such bill is dishonoured, the party dishonouring the same is liable to make compensation thereof in the same manner as in the case of the original bill. CHAP SPECIAL RULES OF EVIDENCE CHAPTER XIII SPECIAL RULES OF EVIDENCE