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 0] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(xiii) in The Jammu and Kashmir Christian Marriage and Divorce Act, 1957

(xiii)"Minor Children" means, the case of sons of native fathers, boys who have not completed the age of sixteen years, and in the case of daughters of native fathers, feirls who have not completed the age of thirteen years ; in other cases it means unmarried children who have not completed the age of eighteen years ;