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 16] [Section 10(1)] [Section 10] [Entire Act] Union of India - Subsection Section 10(1)(iii) in Indian Divorce Act, 1869 (iii)has been incurably of unsound mind for a continuous period of not less than two years immediately preceding the presentation of the petition; or