High Court Kerala High Court

Joseph John Mathew vs State Of Kerala on 27 August, 2008

Kerala High Court
Joseph John Mathew vs State Of Kerala on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25774 of 2008(R)



1. JOSEPH JOHN MATHEW
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.E.ABDUL GAFOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/08/2008

 O R D E R
                       S.SIRI JAGAN, J
                ==================
                  W.P(C)No.25774 of 2008
                ==================
         Dated this the 27th day of August, 2008.

                       J U D G M E N T

Petitioners intend to get their marriage solemnized and

registered under the Cochin Christian Civil Marriage Act, 1095.

But the 2nd respondent is refusing to accept Ext.P3 notice

submitted by the petitioner under the Act. The petitioner

therefore seeks a direction to the 2nd respondent to accept

Ext.P3 notice and to solemnize and register their marriage in

accordance with the Cochin Christian Civil Marriage Act.

2. I have heard the learned Government Pleader also.

3. It is a settled law that a resident of erstwhile Cochin

area can still get his marriage registered under the Cochin

Christian Civil Marriage Act. Therefore, I dispose of this writ

petition with the following direction:

The 2nd respondent shall accept Ext.P3 notice if

re-submitted by the petitioners and process the same in

accordance with the Cochin Christian Civil Marriage Act, as

expeditiously as possible, at any rate within seven days from

the date of receipt of a copy of this judgment.

S.SIRI JAGAN, JUDGE

rhs