Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 308 docs - [View All]
Choudhury Mohammad Manjural ... vs Shebait Of Sri Sri Iswar Lakshmi ... on 11 August, 1943
Chaudhari Rukun Uddin And, After ... vs Lachmi Narain And Anr. on 15 February, 1945
Mt. Pancham Koer vs Ranbir Prasad on 25 February, 1948
Madanlal Mulchand Soni vs Shaikh Mahibub Yakub on 4 August, 1959
M. Thangavelu Chetty vs Chinnasamy And Ors. on 9 February, 1982

Loading...
User Queries
[Complete Act]
Central Government Act
Section 14 in The Specific Relief Act, 1963
14. Contracts not specifically enforceable.-
(1) The following contracts cannot be specifically enforced, namely:--
(a) a contract for the non- performance of which compensation in money is an adequate relief;
(b) a contract which runs into such minute or numerous details or which is so dependent on the personal qualifications or volition of the parties, or otherwise from its nature is such, that the court cannot enforce specific performance of its material terms;
(c) a contract which is in its nature determinable;
(d) a contract the performance of which involves the performance of a continuous duty which the court cannot supervise.
(2) Save as provided by the Arbitration Act, 1940 (10 of 1940 ), no contract to refer present or future differences to arbitration shall be specifically
enforced; but if any person who has made such a contract (other than an arbitration agreement to which the provisions of the said Act apply) and has refused to perform it, sues in respect of any subject which he has contracted to refer, the existence of such contract shall bar the suit.
(3) Notwithstanding anything contained in clause (a) or clause (c) or clause (d) of sub- section (1), the court may enforce specific performance in the following cases:-
(a) where the suit is for the enforcement of a contract,-
(i) to execute a mortgage or furnish any other security for security for securing the repayment of any loan which the borrower is not willing to repay at once: Provided that where only a part of the loan has been advanced the lender is willing to advance the remaining part of the loan in terms of the contract; or
(ii) to take up and pay for any debentures of a company;
(b) where the suit is for,-
(i) the execution of a formal deed of partnership, the parties having commenced to carry on the business of the partnership; or
(ii) the purchase of a share of a partner in a firm,
(c) where the suit is for the enforcement of a contract for the construction of any building or the execution of any other work on land: Provided that the following conditions are fulfilled, namely:-
(i) the building or other work is described in the contract in terms sufficiently precise to enable the court to determine the exact nature of the building or work;
(ii) the plaintiff has a substantial interest in the performance of the contract and the interest is of such a nature that compensation in money for non- performance of the contract is not an adequate relief; and
(iii) the defendant has, in pursuance of the contract, obtained possession of the whole or any part of the land on which the building is to be constructed or other work is to be executed.
PERSONS FOR OR AGAINST WHOM CONTRACTS MAY BE SPECIFICALLY ENFORCED