High Court Kerala High Court

K.V. Joy vs Joby Varghese on 19 December, 2008

Kerala High Court
K.V. Joy vs Joby Varghese on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 459 of 2008(S)


1. K.V. JOY, S/O. VARGHESE, KAIPPILLY
                      ...  Petitioner
2. LISSY JOY, W/O.K.V. JOY,  KAIPPILLY

                        Vs



1. JOBY VARGHESE, S/O.LATE VARGHESE,
                       ...       Respondent

2. STATION HOUSE OFFICER, VADAVUKODE

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/12/2008

 O R D E R
            KURIAN JOSEPH & K.T. SANKARAN, JJ.
                 ----------------------------------------------------
                        W.P(Crl.) No.459 of 2008
                      -----------------------------------
              Dated this the 19th day of December, 2008

                               JUDGMENT

KURIAN JOSEPH,J.

Parties are present. It is seen that Joby and Viji have given notice

before the Marriage officer, Puthenkurissu for the marriage under

Special Marriage Act. It is also submitted that they have decided to

have a marriage duly performed on 4/01/2009. Smt. Sini, elder sister

undertakes that Joby and Viji live together only after their marriage and

till such time Viji will be with her. Joby and Viji submit before the

court that they will not cause any trouble to the petitioners hereafter

and that they will not apart until death separates them.

KURIAN JOSEPH, JUDGE

K.T. SANKARAN, JUDGE

scm