High Court Kerala High Court

Lijo Joseph vs State Of Kerala Represented By … on 21 May, 2009

Kerala High Court
Lijo Joseph vs State Of Kerala Represented By … on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6404 of 2009(U)


1. LIJO JOSEPH, S/O.V.A.JOSEPH, AGED 24,
                      ...  Petitioner
2. PRIYANKA SHAJI, D/O.SHAJI, AGED 25 YRS,

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER, FORT

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/05/2009

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 6404 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 21st May, 2009.

                           J U D G M E N T

This matter arises under the Cochin Christian Civil Marriage

Act. The petitioners approached this Court when the 2nd respondent

refused to accept the notice of marriage submitted by the petitioners.

2. By an interim order, this Court had directed the 2nd

respondent to proceed with Ext. P3 notice and to solemnize and

register the marriage of the petitioners before 3-3-2009. The

petitioners now submit that pursuant to the interim order, the

marriage has been solemnized and the marriage certificate has been

issued.

In view of the earlier decisions of this Court, no further orders

are necessary, except to dispose of the writ petition in terms of the

interim order. Ordered accordingly.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.