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 7] [Entire Act]

Union of India - Section

Section 29 in The Parsi Marriage And Divorce Act, 1936

29. Court in which suit to be brought

(1)All suits instituted under this Act shall be brought in the Court within the limits of whose jurisdiction the defendant resides at the time of the institution of the suit [or where the marriage under this Act was solemnized] [Added by Act 5 of 1988, Section 7 (w.e.f. 15.4.1988).] .
(2)When the defendant shall at such time have left [the territories to which this Act extends] [Substituted by Act 3 of 1951, Section 3 and Sch., for certain words (w.e.f. 1.4.1951).], such suit shall be brought in the Court at the place where the plaintiff and defendant last resided together.
(3)In any case, whether the defendant resides in [the territories to which this Act extends] [Substituted by Act 3 of 1951, Section 3 and Sch., for certain words (w.e.f. 1.4.1951).] or not, such suit may be brought in the Court at the place where the plaintiff resides or at the place where the plaintiff and the defendant last resided together, if such Court, after recording its reasons in writing, grants leave so to do.IVMatrimonial Suits