IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24574 of 2008(A)
1. PRAVEEN THERULLIL THOMAS, AGED 28
... Petitioner
2. NIMMY JACOB, AGED 27 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE MARRIAGE OFFICER, SUB REGISTRY
For Petitioner :SRI.P.GOPAKUMARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/08/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 24574 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th August, 2008.
J U D G M E N T
The petitioners seek solemnization and registration of their
marriage under the Cochin Christian Civil Marriage Act. Their
grievance is that although they have filed Ext. P2 notice under the
Act, the same is not being accepted and processed in accordance
with the Cochin Christian Civil Marriage Act. The petitioners would
further submit that in the absence of the designated marriage officer,
the additional 3rd respondent is in charge of the functions of the
marriage officer and therefore they seek a direction to the additional
3rd respondent to accept the original of Ext. P2 and process the same
in accordance with the Act.
2. I have heard the learned Government Pleader also.
3. It is now settled law that the residents of the erstwhile
Cochin area can still get their marriage solemnized and registered
under the Cochin Christian Civil Marriage Act. That being so, the 3rd
respondent ought to have accepted Ext. P2 and processed the same in
accordance with the said Act. Accordingly, the writ petition is
disposed of with a direction to the additional 3rd respondent to accept
the original of Ext. P3 and to process the same in accordance with
Cochin Christian Civil Marriage Act, as expeditiously as possible, at
any rate, within seven days from the date of receipt of a copy of this
judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.