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 1] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(q) in Jammu and Kashmir Protection of Women from Domestic Violence Act, 2010

(q)"respondent" means any adult male person who is in a domestic relationship with the aggrieved person and against whom the aggrieved person has sought any relief under this Act: