Main Search Forums Advanced Search Disclaimer

Section 10 in The Indian Divorce Act, 1869 ["Complete Act"]

Citedby 310 docs - [View All]

Mrs. Pragati Varghese And Etc. vs Cyril George Varghese And Etc. on 6 May, 1997

Youth Welfare Federation Rep. By ... vs Union Of India (Uoi) Rep. By Its ... on 9 October, 1996

Monika Sanctis vs Henry Joseph And Anr. on 17 December, 2002

Monika Sanctis vs Henry Joseph And Anr. on 17 December, 2002

Ammini E.J. And Etc. vs Union Of India (Uoi) And Ors. on 24 February, 1995


Loading...
Central Government Act
10. When husband may petition for dissolution.- Any husband may present a petition to the District Court or to the High Court, praying that his marriage may be dissolved on the ground that his wife has, since the solemnization thereof, been guilty of adultery. When wife may petition for dissolution. When wife may petition for dissolution.- Any wife may present a petition to the District Court or to the High Court, praying that her marriage may be dissolved on the ground that, since the solemnization thereof, her husband has exchanged his profession of Christianity for the profession of some other religion, and gone through a form of marriage with another woman; or has been guilty of incestuous adultery, or of bigamy with adultery, or of marriage with another woman with adultery, or of rape, sodomy or bestiality, or of adultery coupled with such cruelty as without adultery would have entitled her to a divorce a mensa et toro, or of adultery coupled with desertion, without reasonable excuse, for two years or upwards. Contents of petition. Contents of petition.-- Every such petition shall state, as distinctly as the nature of the case permits, the facts on which the claim to have such marriage dissolved is founded.