Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 96 docs - [View All]
Mr. Sanjay Pahariya vs Ms. Smruti Pahariya on 5 June, 2008
Krishna Kumari vs Ashwani Kumar on 19 August, 1996
Santhana Krishnan vs Poongothai Ammal on 16 December, 1988
Principal Judge, Family Court vs Nil on 12 June, 2008
Rupa Ashok Hurra vs Ashok G. Hurra on 9 September, 1996

Loading...
User Queries
[Section 13B] [Complete Act]
Central Government Act
Section 13B(2) in The Hindu Marriage Act, 1955
(2) On the motion of both the parties made not earlier than six months after the date of the presentation of the petition referred to in sub- section (1) and not later than eighteen months after the said date, if the petition is not withdrawn in the meantime, the court shall, on being satisfied, after hearing the parties and after making such inquiry as it thinks fit, that a marriage has been solemnized and that the averments in the petition are true, pass a decree of divorce declaring the marriage to be dissolved with effect from the date of the decree.]
1. Ins. by Act 68 of 1976 s. 8.