IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14255 of 2009(B)
1. JAIN JOYSON, AGED 35,
... Petitioner
2. LICY PAUL, AGED 26,
Vs
1. MARRIAGE REGISTRAR, UNDER THE COCHIN
... Respondent
2. THE SUB DIVISIONAL MAGISTRATE AND
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SHEEJO CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).14255/2009
--------------------
Dated this the 25th day of May, 2009
JUDGMENT
Petitioners belonging to the Christian
denomination have sought for registration of their
marriage under the Cochin Christian Civil Marriage
Act. They have given notice regarding the same.
They are aggrieved by the delay on the part of the
Registrar in proceeding to register their marriage
and take further steps under Section 7 of the Act.
Petitioners are entitled to get their marriage
registered and a similar issue has been considered
by this Court earlier.
2. I heard learned Government Pleader also. In
the result, writ petition is disposed of directing the
respondents to proceed further with Ext.P2 and
register the marriage of the petitioners and publish
the same in accordance with the provisions of the
Act.
V.GIRI,
Judge
mrcs