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 2] [Entire Act]

British India - Subsection

Section 2(b) in Indian Matrimonial Causes (War Marriages) Act, 1948

(b)"marriage" includes a purported marriage which was void ab initio , and "husband" and "wife" shall be construed accordingly;