High Court Punjab-Haryana High Court

Kamaljeet Kaur Dhaliwal @ … vs State Of Punjab And Another on 9 September, 2009

Punjab-Haryana High Court
Kamaljeet Kaur Dhaliwal @ … vs State Of Punjab And Another on 9 September, 2009
Civil Writ Petition No.5661 of 2009                                 -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                  Civil Writ Petition No.5661 of 2009
                                         Date of decision:09.09.2009.


Kamaljeet Kaur Dhaliwal @ Kamaljeet Kaur Maan               ...Petitioner

                                  Versus

State of Punjab and another                              ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. G.S.Jaswal, Advocate,
            for the petitioner.

            Mr. Manohar Lal, Additional Advocate General, Punjab,
            for the respondents.
                                 *****

JASBIR SINGH, J. (ORAL).

This writ petition has been filed with a prayer to quash

order dated 01.03.20007 (P-5) vide which application of the petitioner,

for registration of her marriage, was rejected.

When notice of motion was issued, following order was

passed on 05.08.2009: –

“Cites Baljit Kaur Boparai and another Vs. State of Punjab

and another, 2008(3) RCR (Civil) 109, to contend that after

marriage on attaining the age, as per provisions of the

Hindu Marriage Act, authorities are bound to register the

marriage.

Notice of motion to the respondents for September 4,

2009. Dasti also.”

As per the admitted facts, marriage of the petitioner was

solemnized with Jasjit Singh Dhaliwal on 15.02.2007. At the time of
Civil Writ Petition No.5661 of 2009 -2-

marriage, age of bridegroom was less than 21 years. Petitioner filed an

application for registration of the marriage, which was rejected on the

ground that Jasjit Singh Dhaliwal, husband of the petitioner, was not 21

years of age when that application was moved. When Jasjit Singh

Dhaliwal completed 21 years of age, second application was filed,

which was not received in the office of competent officer.

It is not in dispute that as on today Jasjit Singh Dhaliwal,

husband of the petitioner, is more than the mandatory age required

under the provisions of the Hindu Marriage Act, 1955. Under similar

circumstances, a Division Bench of this Court in Baljit Kaur Boparai

and another Vs. State of Punjab and another, 2008(3) RCR (Civil)

109, where the marriage was not registered on account of condition of

age, permitted the parties to move a fresh application for registration of

marriage and it was observed as under: –

“7. After hearing learned counsel for the parties, we are

of the view that the modified prayer made by the learned

counsel for the petitioners deserves to be accepted. As

per Section 15 of the Special Marriage Act, 1954, any

marriage may be registered by a marriage officer provided

certain specified conditions are fulfilled. Section 15 of the

Special Marriage Act, 1954 lays down the following

conditions: –

“(a) a ceremony of marriage has been performed

between the parties and they have been living together as

husband and wife ever since;

(b) neither party has at the time of registration more than

one spouse living;

(c) neither party is an idiot or a lunatic at the time of
Civil Writ Petition No.5661 of 2009 -3-

registration;

(d) the parties have completed the age of twenty-one

years at the time of registration;

(e) the parties are not within the degrees of prohibited

relationship:

Provided that in the case of a marriage celebrated before

the commencement of this Act, this condition shall be

subject to any law, custom or usage having the force of law

governing each of them which permits of a marriage

between the two; and

(f) the parties have been residing within the district of

the Marriage Officer for a period of not less than thirty days

immediately preceding the date on which the application is

made to him for registration of the marriage.” (Emphasis

added)

8. A perusal of the aforementioned conditions makes ti

obvious that the parties are required to have completed the

age of 21 years at the time of registration of their marriage.

Therefore, the prayer made by the petitioner that a new

application shall be filed on or after 27.05.2008 for

registration of petitioners’ marriage, deserves to be

accepted. Accordingly, a direction deserves to be issued

to respondent No.2 to register the marriage of the

petitioners, if any such application is made on or after

27.05.2008.

9. The aforementioned course has been adopted for

the reason that the compulsory registration of marriages is

to be encouraged albeit within the four corners of law.”

Civil Writ Petition No.5661 of 2009 -4-

This Court is of the opinion that the present case is

squarely covered by ratio of the judgment in Baljit Kaur Boparai’s

case (supra).

In view of facts stated above, this writ petition is allowed.

The petitioner is permitted to file fresh application, for registration of

marriage, before respondent No.2. On application made, the marriage

be registered forthwith, if there is no other legal impediment.

Disposed of.

September 09, 2009                                     (JASBIR SINGH)
vinod*                                                        JUDGE