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 3] [Entire Act]

Union of India - Subsection

Section 3(5) in The Muslim Women (Protection Of Rights On Divorce) Rules, 1986

(5)The summons shall, if practicable, be served personally on the respondent, by delivering or tendering to him one of the duplicates of the summons.