Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 244 docs - [View All]
Arya Vysia Samajam, Represented ... vs Murugesa Mudaliar And Ors. on 8 March, 1990
The Limitation Act, 1963
Pattanswami vs Amirtha Jothi on 21 February, 1997
Suravarapu Venkata Subramanya ... vs Yalla Bhiravaswami And Anr. on 31 March, 1927
R.S. Hoon vs Mrs. Azaeemunnissa Begum And Ors. on 1 August, 1988

Loading...
User Queries
[Complete Act]
Central Government Act
Section 25 in The Limitation Act, 1963
25. Acquisition of easements by prescription.
(1) Where the access and use of light or air to and for any building have been peaceably enjoyed therewith as an easement, and as of right, without interruption, and for twenty years, and where any way or watercourse or the use of any water or any other easement (whether affirmative or negative) has been peaceably and openly enjoyed by any person claiming title thereto as an easement and as of right without interruption and for twenty years, the right to such access and use of light or air, way, watercourse, use of water, or other easement shall be absolute and indefeasible.
(2) Each of the said periods of twenty years shall be taken to be a period ending within two years next before the institution of the suit wherein the claim to which such period relates is contested.
(3) Where the property over which a right is claimed under sub- section (1) belongs to the Government that sub- section shall be
read as if for the words" twenty years" the words" thirty years" were substituted. Explanation.- Nothing is an interruption within the meaning of this section, unless where there is an actual discontinuance of the possession or enjoyment by reason of an obstruction by the act of some person other than the claimant, and unless such obstruction is submitted to or acquiesced in for one year after the claimant has notice thereof and of the person making or authorising the same to be made.