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 0] [Section 8] [Entire Act]

State of Assam - Subsection

Section 8(3) in The Assam Muslim Marriages And Divorces Registration Act, 1935

(3)If the application be for the registration of a divorce of the kind known as Khula- by the parties jointly : provided that if the woman be pardanasheen, such application may be made on her behalf by her duly authorised Vakil or lawful guardian.