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 9(5)] [Section 9] [Entire Act] Union of India - Subsection Section 9(5)(ii) in The Hindu Adoptions And Maintenance Act, 1956 (ii)"court" means the city civil court or a district court within the local limits of whose jurisdiction the child to be adopted ordinarily resides.