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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(ii) in Special Marriage (High Court) Rules, 1955

(ii)if the co-respondent had not, at the time of adultery reason to be live the respondent to be a married woman.