Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 6(1)] [Section 6] [Entire Act] State of Maharashtra - Subsection Section 6(1)(e) in The Maharashtra Regulation Of Marriage Bureaus And Registration Of Marriages Act, 1998 (e)on registration of the marriage, the Registrar shall issue a certificate of registration of marriage to the parties in the prescribed form.