High Court Kerala High Court

Muhammed Abdul Karuvampuram vs Sub Registrar And Another on 10 June, 2008

Kerala High Court
Muhammed Abdul Karuvampuram vs Sub Registrar And Another on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17143 of 2008(N)



1. MUHAMMED ABDUL KARUVAMPURAM
                      ...  Petitioner

                        Vs

1. SUB REGISTRAR AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/06/2008

 O R D E R
                         S. SIRI JAGAN, J.
                  ------------------------------------
                    W.P.(C)No.17143 OF 2008
                ----------------------------------------
                 Dated this the 10th day of June, 2008

                             JUDGMENT

The petitioners seek waiver of notice under the Special

Marriage Act for registration of their marriage. A Division Bench

of this Court in the decision of Deepak Krishna V. District

Registrar [2007(3) KLT 570] has held that such statutory

notice cannot be waived. Therefore, I do not find any merit in

this writ petition and accordingly the same is dismissed.

S. SIRI JAGAN, JUDGE

Acd