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 818S] [Entire Act]

State of Rajasthan - Subsection

Section 818S(ii) in Rules of the High Court of Judicature for Rajasthan, 1952

(ii)if the co-respondent had not, at the time of adultery reason to believe the respondent to be a married woman.