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 28(1)] [Section 28] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 28(1)(f) in The Jammu and Kashmir Hindu Marriage Act, 1980

(f)there is no other legal ground why relief should not be granted ; then, and in such a case, but not otherwise, the cour" shall decree such relief accordingly.