High Court Kerala High Court

Shiju M vs State Of Kerala on 17 December, 2008

Kerala High Court
Shiju M vs State Of Kerala on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37129 of 2008(T)


1. SHIJU M, VARGHESE, EDAPPATTU HOUSE,
                      ...  Petitioner
2. MINI MARY THOMAS, NOW RES. AT

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/12/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                  W.P.(C).37129/2008
                      --------------------
      Dated this the 17th day of December, 2008

                       JUDGMENT

The issue raised in this writ petition is covered by

several judgments of this Court including Ext.P5

judgment. Petitioners are entitled to get their

marriage registered under the Cochin Christian Civil

Marriage Act.

Accordingly, after hearing learned counsel on

both sides, writ petition is disposed of directing the

second respondent to accept Ext.P4 notice and register

the marriage of the petitioners under the Cochin

Christian Civil Marriage Act, within three days from

the date of production of a copy of this judgment and

issue a certificate of marriage without further delay, at

any rate, on or before 26.12.2008.

V.GIRI,
Judge

mrcs