Main Search Forums Advanced Search Disclaimer

Section 3(d)(iv)(b) in The Protection Of Women From Domestic Violence Act, 2005 ["Section 3(d)(iv)"] ["Section 3(d)"] ["Section 3"] ["Complete Act"]

Loading...
Central Government Act
(b) disposal of household effects, any alienation of assets whether movable or immovable, valuables, shares, securities, bonds and the like or other property in which the aggrieved person has an interest or is entitled to use by virtue of the domestic relationship or which may be reasonably required by the aggrieved person or her children or her stridhan or any other property jointly or separately held by the aggrieved person; and