High Court Kerala High Court

Nilavoor Rince Mathew vs The Marriage Registrar on 28 July, 2009

Kerala High Court
Nilavoor Rince Mathew vs The Marriage Registrar on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7923 of 2008(R)


1. NILAVOOR RINCE MATHEW
                      ...  Petitioner
2. RESMI GEORGE, AGED 27 YEARS

                        Vs



1. THE MARRIAGE REGISTRAR
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2009

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
               W. P (C) Nos. 7923,12906, 13357, 13393,
              13575, 13581, 13848, 14491, 14845, 15030,
              26990 of 2008 and 237, 1976, 4229, 7771,
                    7858, 12852 & 12863 of 2009.
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 28th July, 2009.

                           J U D G M E N T

In these cases, the grievance of the petitioners is that their

notices for marriage under the Cochin Christian Civil Marriage Act

are not being accepted and processed by the Marriage Officer.

2. At the time of admission, interim orders have been issued

directing the Marriage Officer to accept the notices and to process the

same in accordance with the provisions of the Cochin Civil Marriage

Act. The law in this regard is settled by a decision of this Court,

whereby this Court has held that the Marriage Officer is bound to

accept the notices under the Cochin Civil Marriage Act and process

the same in accordance with the said Act. That being so, no further

orders are necessary in these writ petitions. Accordingly, these writ

petitions are disposed of in terms of the interim orders in each of the

writ petition.

Sd/- S. Siri Jagan, Judge.

Tds/