Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 165] [Section 12] [Entire Act]

Union of India - Subsection

Section 12(1) in The Hindu Marriage Act, 1955

(1)Any marriage solemnised, whether before or after the commencement of this Act, shall be voidable and may be annulled by a decree of nullity on any of the following grounds, namely:—
(a)that the marriage has not been consummated owing to the impotence of the respondent; or
(b)that the marriage is in contravention of the condition specified in clause (ii) of section 5; or
(c)that the consent of the petitioner, or where the consent of the guardian in marriage of the petitioner was required under section 5 as it stood immediately before the commencement of the Child Marriage Restraint (Amendment) Act, 1978 (2 of 1978), the consent of such guardian was obtained by force or by fraud as to the nature of the ceremony or as to any material fact or circumstance concerning the respondent; or
(d)that the respondent was at the time of the marriage pregnant by some person other than the petitioner.