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] [Entire Act]

State of Jharkhand - Section

Section 20 in The High Court of Jharkhand Hindu Marriage Rules, 2017

20. Damages.

- Any husband may, in petition for divorce, claim damages from the co-respondent on the ground of his having committed adultery with the wife of such petitioner-
(i)Such petition shall be served on the said co-respondent and the wife unless the Court dispenses with such service in accordance with the provisions of rule 15.
(ii)The damages to be recovered on any such petition shall be ascertained by the Court although the respondent or either of them may not appear.
After the Court decision has been given, the Court may direct in what manner the damages shall be paid or applied.