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 36(2)] [Section 36] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 36(2)(a) in The Jammu and Kashmir Hindu Marriage Act, 1980

(a)the validity, effect or consequence of anything done or suffered to be done under the said Act before the date on which the provisions of this Act come into force ;