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 127] [Entire Act]

Union of India - Section

Section 2 in Dissolution of Muslim Marriage Act 1939

2. Grounds for decree for dissolution of marriage –

A woman married under Muslim law shall be entitled to obtain a decree for the dissolution of her marriage on any one or more of the following grounds, namely:
(1)that the whereabouts of the husband have not been known for a period of four years;
(2)that the husband has neglected or has failed to provide for her maintenance for a period of two years;
(3)that the husband has been sentenced to imprisonment for a period of seven years or upwards;
(4)that the husband has failed to perform , without reasonable cause , his marital obligations for a period of three years;
(5)that the husband has impotent at the time of the marriage and continues to be so;
(6)that the husband has been insane for a period of two years or is suffering from leprosy or a virulent veneral disease;
(7)that she, having been given in marriage by her father or other guardian before she attained the age of fifteen years., repudiated the marriage before attaining the age of eighteen years;Provide that the marriage has not been consummated;
(8)that the husband treas her with cruelty, that is to say.—