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 107 in The Jammu and Kashmir Christian Marriage and Divorce Act, 1957

107. Power to make orders as to custody of children in suit for separation.

- In any suit for obtaining a judicial separation the Court may, from time to time, before making its decree, make such interim orders, and may make such provision in the decree, as it deems proper with respect to the custody, maintenance and education of the minor children, the marriage of whose parents is the subject of such sent, and may, if it thinks fit, direct proceedings to be taken for placing such children under the protection of the Court.