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 Madhya Pradesh - Section

Section 2 in The M.P. Compulsory Registration of Marriages Rules, 2008

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Special Marriage Act, 1954 (No. 43 of 1954);
(b)"Marriage" means all marriages solemnized, performed or contracted between a male and female, irrespective of the religion or caste of cither party to the marriage and includes marriages performed as per law, custom, practice or any tradition of either party to the marriage and also includes a re-marriage;
(c)"Registrar of Marriages" means a Marriage Officer as specified in Section 3 of the Act and appointed under Rule 5 of these rules;
(d)"Section" means a section of the Act.
(2)The words and expressions used in these rules but not defined, shall have the same meaning as assigned to them in the Act.