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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 12 in The Jammu and Kashmir Hindu Marriage Act, 1980

12. Voidable marriages.

- Any marriage solemnized, whether before or after the commencement of this Act, shall be voidable and may be annulled by a decree of nullity on any of the following grounds, namely:-(a)that the marriage has not been consummated owing to the impotence of the respondent; or(b)that the marriage is in contravention of the condition specified in clause (ii) of section 5 ; or(c)that the consent of the petitioner, or where the consent of the guardian in marriage of the petitioner is required under section 5, the consent of such guardian was obtained by force or by fraud as to the nature of the ceremony or as to any material fact or circumstance concerning the respondent; or(d)that the respondent was at the time of the marriage pregnant by some person other than the petitioner.
(2)Notwithstanding anything contained in sub-section (1), no petition for annulling a marriage-
(a)on the ground specified in clause (c) of sub-section (1) shall be entertained, if-
(i)the petition is presented more than one year after the force had ceased to operate or, as the case may be, the fraud had been discovered ; or
(ii)the petitioner has, with his or her full consent, lived with the other party to the marriage as husband or wife after the force had ceased to operate or, as the case may be, the fraud had been discovered ;
(b)on the ground specified in clause (d) of sub-section (1) shall be entertained unless the court is satisfied-
(i)that the petitioner was at the time of the marriage ignorant of the facts alleged;
(ii)that proceedings have been instituted in the case of a marriage solemnized before the commencement of this Act within one year of such commencement and in the case of marriage solemnized after such commencement within one year from the date of the marriage ; and
(iii)that marital intercourse with the consent of the petitioner has not taken place since the discovery by the petitioner of the existence of the said ground.