Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 22] [Section 25] [Entire Act] Union of India - Subsection Section 25(i) in The Special Marriage Act, 1954 (i)the marriage has not been consummated owing to the wilful refusal of the respondent to consummate the marriage; or