High Court Kerala High Court

Babu John.A. vs State Of Kerala on 4 June, 2009

Kerala High Court
Babu John.A. vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14907 of 2009(G)


1. BABU JOHN.A.,S/O.LT.JOHN A.J.,
                      ...  Petitioner
2. TRESSIA (LIMCY),D/O.A.C.ANTONY,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB REGISTRAR,(CHRISTIAN MARRIAGE

                For Petitioner  :SRI.P.I.DAVIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/06/2009

 O R D E R
                     V.GIRI, J
                   -------------------
               W.P.(C).14907/2009
                  --------------------
        Dated this the 4th day of June, 2009

                   JUDGMENT

Learned counsel for the petitioner submits

that the marriage between the petitioners has been

registered and certificate issued. No further issue

survives in the writ petition. It is accordingly

closed.

V.GIRI,
Judge

mrcs