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 78] [Entire Act]

Union of India - Section

Section 12 in The Special Marriage Act, 1954

12. Place and form of solemnization

(1)The marriage may be solemnized at the office of the Marriage Officer, or at such other place within a reasonable distance therefrom as the parties may desire, and upon such conditions and the payment of such additional fees as may be prescribed.
(2)The marriage may be solemnized in any form which the parties may choose to adopt:Provided that it shall not be complete and binding on the parties, unless each party says to the other in the presence of the Marriage Officer and the three witnesses and in any language understood by the parties,I. (A), take thee (B), to be my lawful wife (or husband).