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 1] [Entire Act]

Union of India - Section

Section 73 in The Indian Christian Marriage Act, 1872

73. Persons authorized to; solemnize marriage (other than clergy of Churches of England, Scotland or Rome).—

Whoever being authorized under this Act to solemnize a marriage,and not being a Clergyman of the Church of England solemnizing a marriage after due publication of banns, or under a licence from the Anglican Bishop of the Diocese or a Surrogate duly authorized in that behalf,or, not being a Clergyman of the Church of Scotland, solemnizing a marriage according to the rules, rites, ceremonies and customs of that Church,or, not being a Clergyman of the Church of Rome, solemnizing a marriage according to the rites, rules, ceremonies and customs of that Church,issuing certificate, or marrying, without publishing notice, or after expiry of certificate.— knowingly and wilfully issues any certificate for marriage under this Act, or solemnizes any marriage between such persons as aforesaid, without publishing, or causing to be affixed, the notice of such marriage as directed in Part III of this Act, or after the expiration of two months after the certificate has been issued by him;issuing certificate for, or solemnizing, marriage with minor, within fourteen days after notice.— or knowingly and wilfully issues any certificate for marriage, or solemnizes a marriage between such persons when one of the persons intending marriage is a minor, before the expiration of fourteen days after the receipt of notice of such marriage, or without sending, by the post or otherwise, a copy of such notice to the Marriage Registrar, or, if there be more Marriage Registrars than one, to the Senior Marriage Registrar of the district;issuing certificate authorizedly forbidden.— or knowingly and wilfully issues any certificate the issue of which has been forbidden, under this Act, by any person authorized to forbid the issue;solemnizing marriage authorizedly forbidden.— or knowingly and wilfully solemnizes any marriage forbidden by any person authorized to forbid the same;shall be punished with imprisonment for a term which may extend to four years, and shall also be liable to fine.