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 2] [Entire Act]

Union of India - Section

Section 29 in The Foreign Marriage Act, 1969

29. Amendment of Act 43 of 1954.—

In the Special Marriage Act, 1954—
(a)in section 1, in sub-section (2) for the words "outside the said territories", the words "in the State of Jammu and Kashmir" shall be substituted;
(b)in section 2, clauses (a) and (c) shall be omitted;
(c)in section 3, for sub-section (2), the following sub-section shall be substituted, namely:—
"(2) For the purposes of this Act, in its application to citizens of India domiciled in the territories to which this Act extends who are in the State of Jammu and Kashmir, the Central Government may, by notification in the Official Gazette, specify such officers of the Central Government as it may think fit to be the Marriage Officers for the State or any part thereof.";
(d)in section 4, for clause (e), the following clause shall be substituted, namely:—
"(e) where the marriage is solemnized in the State of Jammu and Kashmir, both parties are citizens of India domiciled in the territories to which this Act extends.";
(e)in section 10, for the words "outside the territories to which this Act extends in respect of an intended marriage outside and said territories", the words "in the State of Jammu and Kashmir in respect of an intended marriage in the State" shall be substituted;
(f)in section 50, in sub-section (1), the words "diplomatic and consular officers and other" shall be omitted.