High Court Kerala High Court

Kuriakose George vs The Sub Registrar on 21 May, 2008

Kerala High Court
Kuriakose George vs The Sub Registrar on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14169 of 2008(J)


1. KURIAKOSE GEORGE,
                      ...  Petitioner
2. ELIZEBETH JOHN KURIAN,

                        Vs



1. THE SUB REGISTRAR,
                       ...       Respondent

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/05/2008

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                W. P (C) Nos. 14169 & 14330 of 200
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 21st May, 2008.

                           J U D G M E N T

In these two writ petitions, the petitioners seek registration of

their marriage under the Cochin Christian Civil Marriage Act. At the

time of admission, interim orders have been passed pursuant to which

the application for registration of the petitioners’ marriage has been

processed and marriage certificates issued. In the above

circumstances, these writ petitions are disposed of in terms of the

interim order.

                                     Sd/-     S. Siri Jagan, Judge.

Tds/