Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 182 docs - [View All]
Hiralal Deepchand Oswal And Ors. vs Babu Shiv Prasad And Anr. on 18 September, 1970
Budh Prakash Sethi vs Sumitra Devi on 29 April, 1981
Jagjit Singh And Ors. vs Sankatha Singh And Anr. on 19 September, 1949
Sujata Sanzgiry vs Ankush R. Naik And Ors. on 18 August, 2005
Srimathi Mary Joseph vs Tayub Mahamed Hajee Moosa And Co. ... on 26 February, 1958

Loading...
User Queries
[Complete Act]
Central Government Act
Section 27 in The Specific Relief Act, 1963
27. When rescission may be adjudged or refused.-
(1) Any person interested in a contract may sue to have it rescinded, and such rescission may be adjudged by the court in any of the following cases, namely:-
(a) where the contract is voidable or terminable by the plaintiff;
(b) where the contract is unlawful for causes not apparent on its face and the defendant is more to blame than the plaintiff.
(2) Notwithstanding anything contained in sub- section (1), the court may refuse to rescind the contract-
(a) where the plaintiff has expressly or impliedly ratified the contract; or
(b) where, owing to the change of circumstances which has taken place since the making of the contract (not being due to any act of the defendant himself), the parties cannot be substantially restored to the position in which they stood when the contract was made; or
(c) where third parties have, during the subsistence of the contract, acquired rights in good faith without notice and for value; or
(d) where only a part of the contract is sought to be rescinded and such part is not severable from the rest of the contract. Explanation.- In this section" contract", in relation to the territories to which the Transfer of Property Act, 1882 (4 of 1882 ), does not extend, means a contract in writing.