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 212] [Entire Act]

State of Jharkhand - Subsection

Section 212(2) in Civil Court Rules of the High Court of Judicature at Patna

(2)Definitions. - (i) "The Act" means the Special Marriage Act, 1954 (Act XLIII of 1954).
(ii)"District Court" or "the Court" means the court of the District Judge or of the Judicial Commissioner, as the case may be.