High Court Kerala High Court

T.R.Roy vs The District Registrar (General) on 14 February, 2008

Kerala High Court
T.R.Roy vs The District Registrar (General) on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5216 of 2008(U)


1. T.R.ROY, AGED 22 YEARS, S/O.T.K.RAJAPPAN
                      ...  Petitioner
2. SHALI JOSEPH, AGED 22 YEARS,

                        Vs



1. THE DISTRICT REGISTRAR (GENERAL),
                       ...       Respondent

                For Petitioner  :SRI.C.KHALID

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/02/2008

 O R D E R
                         ANTONY DOMINIC, J.

                        ===============

                    W.P.(C) NO. 5216 OF 2008 U

                   ====================


            Dated this the 14th day of February, 2008


                             J U D G M E N T

Petitioners submit that they have given Ext.P1 notice of

intended marriage under the provisions of the Special Marriage

Act on 4/1/2008. It is submitted by the petitioners that towards

fee, they had remitted Rs.3/- which was sent by money order and

Ext.P3 is referred to in this context which carries the seal of its

acceptance on 17/1/2008. According to the petitioners, the

application was returned by the respondent by Ext.P4 dated

23/1/2008 stating that the petitioners had not remitted the fee

and therefore petitioners were directed to cure the defect and

then resubmit Ext.P1 notice. It is thereupon that this writ

petition has been filed.

2. Petitioners submit that since they had already remitted

the fee by Ext.P3, which was accepted by the respondent on

17/1/2008, it should be deemed that the application has been

WPC 5216/08

:2 :

validly filed and that too on 17/1/2008. It is further contended

that the notice period should be counted from 17/1/2008 and

marriage certified on that basis.

3. Having considered the matter, I am not in a position

to agree with the counsel for the petitioners. Although

petitioners claim that the remittance was towards the fee for

filing Ext.P1 notice of intended marriage, it is seen that the fee

has been sent not by the petitioners, but by somebody else.

There is nothing to indicate in Ext.P3 that the person concerned

has sent the amount towards fee on Ext.P1. If that be so, the

respondent cannot be found faulted with for returning the

application and requiring the petitioners to cure the defect of non

remittance of fee.

4. Now that the petitioners assert that Ext.P3 remittance

was towards Ext.P1, it is for the petitioners to prove the

correctness of this assertion to the satisfaction of the respondent.

Therefore, if the petitioners are interested to pursue Ext.P1, I

direct that the respondent shall permit the petitioners to prove

that the remittance by Ext.P3 was towards fee payable on Ext.P1.

WPC 5216/08

:3 :

For that purpose, I direct that if the petitioners appear before the

respondent on 15/02/2008 during office hours, an opportunity

will be afforded to the petitioners. If the respondent accept the

contention of the petitioners, thereafter Ext.P1 notice of intended

marriage will be accepted and notice will be published and the

request of the petitioners will be processed in accordance with

law.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp