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 6] [Entire Act]

Union of India - Section

Section 27 in The Parsi Marriage And Divorce Act, 1936

27. Selection of delegates under sections 19 and 20 to be from those appointed under section 24

.The delegates selected under sections 19 and 20 to aid in the adjudication of suits under this Act, shall be taken under the orders of the presiding Judge of the Court in due rotation from the delegates appointed by the State Government under section 24:Provided that each party to the suit may, without cause assigned, challenge any [two] [Substituted by Act 5 of 1988, Section 6, for "three" (w.e.f. 15.4.1988).] of the delegates attending the Court before such delegates are selected and no delegate so challenged shall be selected.