IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6404 of 2009(U)
1. LIJO JOSEPH, S/O.V.A.JOSEPH, AGED 24,
... Petitioner
2. PRIYANKA SHAJI, D/O.SHAJI, AGED 25 YRS,
Vs
1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. THE REVENUE DIVISIONAL OFFICER, FORT
For Petitioner :SMT.P.V.ASHA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/05/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 6404 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 21st May, 2009.
J U D G M E N T
This matter arises under the Cochin Christian Civil Marriage
Act. The petitioners approached this Court when the 2nd respondent
refused to accept the notice of marriage submitted by the petitioners.
2. By an interim order, this Court had directed the 2nd
respondent to proceed with Ext. P3 notice and to solemnize and
register the marriage of the petitioners before 3-3-2009. The
petitioners now submit that pursuant to the interim order, the
marriage has been solemnized and the marriage certificate has been
issued.
In view of the earlier decisions of this Court, no further orders
are necessary, except to dispose of the writ petition in terms of the
interim order. Ordered accordingly.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.