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] [Entire Act]

State of Jammu-Kashmir - Section

Section 20 in The Jammu and Kashmir Hindu Marriage Act, 1980

20. Punishment for contravention of certain other conditions for a Hindu marriage.

- Every person who procures a marriage of himself or herself to be solemnized under this Act in contravention of the conditions specified in clauses (iii), (iv), (v), and (vi) of section 5 shall be punishable-
(a)in the case of a contravention of the condition specified in clause (iii) of section 5, with simple imprisonment which may extend to fifteen days, or with fine which may extend to one thousand rupees or with both;
(b)in the case of a contravention of the condition specified in clause (iv) or clause (v) of section 5, with simple imprisonment which may extend to one month, or with fine which may extend to one thousand rupees, or with both ; and
(c)in die case of a contravention of the condition specified in clause (vi) of section 5, with fine which may extend to one thousand rupees.
Jurisdiction and Procedure