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 0] [Section 1(2)] [Section 1] [Entire Act] Union of India - Subsection Section 1(2)(j) in THE ASSISTED REPRODUCTIVE TECHNOLOGY (REGULATION) ACT, 2021 (j)“infertility” means the inability to conceive after one year of unprotected coitus or other proven medical condition preventing a couple from conception;