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 0] [Section 6] [Entire Act]

Union of India - Subsection

Section 6(iii) in Foreign Exchange Management (Acquisition and Transfer of Immovable Property in India) Regulations, 2018

(iii)Provided that the marriage has been registered and subsisted for a continuous period of not less than two years immediately preceding the acquisition of such property;