Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 61 docs - [View All]
Anilbhai Dwarkadas Patel And Anr. vs State Of Gujarat And Ors. on 30 April, 1993
Shankarprasad vs Lokmat Newspapers Pvt. Ltd., ... on 6 November, 1996
Kishorilal Bahati vs The State on 9 July, 1951
A.P. Punjabi Sabhra Rep. By Its ... vs The Joint Collector on 10 September, 2004
Nathmal Bankatlal Parikh And ... vs Commissioner Of Income-Tax on 10 August, 1979

User Queries
[Complete Act]
Central Government Act
Section 10 in Vol. Iv- A
10. Lessor and mortgagor.- Subject to the provisions of section 8, a lessor may impose, on the property leased, any easement that does not derogate from the rights of the lessee as such, and a mortgagor may impose, on the property mortgaged, any easement that does not render the security insufficient. But a lessor or mortgagor cannot, without the consent of the lessee or mortgagee, impose any other easement on such property, unless it be to take effect on the termination of the lease or the redemption of the mortgage. Explanation.-- A security is insufficient within the meaning of this section unless the value of the mortgaged property exceeds by one- third, or, if consisting of buildings, exceeds by one- half, the amount for the time being due on the mortgage.