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 282] [Section 7] [Entire Act]

Union of India - Subsection

Section 7(1) in The Family Courts Act, 1984

(1)Subject to the other provisions of this Act, a Family Court shall-
(a)have and exercise all the jurisdiction exercisable by any district court or any subordinate civil court under any law for the time being in force in respect of suits and proceedings of the nature referred to in the Explanation; and
(b)be deemed, for the purposes of exercising such jurisdiction under such law, to be a district court or, as the case may be, such subordinate civil court for the area to which the jurisdiction of the Family Court extends.
Explanation.-The suits and proceedings referred to in this sub-section are suits and proceedings of the following nature, namely:-
(a)a suit or proceeding between the parties to a marriage for a decree of nullity of marriage (declaring the marriage to be null and void or, as the case may be, annulling the marriage) or restitution of conjugal rights or judicial separation or dissolution of marriage;
(b)a suit or proceeding for a declaration as to the validity of a marriage or as to the matrimonial status of any person;
(c)a suit or proceeding between the parties to a marriage with respect to the property of the parties or of either of them;
(d)a suit or proceeding for an order or injunction in circumstances arising out of a marital relationship;
(e)a suit or proceeding for a declaration as to the legitimacy of any person;
(f)a suit or proceeding for maintenance;
(g)a suit or proceeding in relation to the guardianship of the person or the custody of, or access to, any minor.