High Court Kerala High Court

Praveen Therullil Thomas vs State Of Kerala on 18 August, 2008

Kerala High Court
Praveen Therullil Thomas vs State Of Kerala on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24574 of 2008(A)


1. PRAVEEN THERULLIL THOMAS, AGED 28
                      ...  Petitioner
2. NIMMY JACOB, AGED 27 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE MARRIAGE OFFICER, SUB REGISTRY

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/08/2008

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 24574 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 18th    August, 2008.

                           J U D G M E N T

The petitioners seek solemnization and registration of their

marriage under the Cochin Christian Civil Marriage Act. Their

grievance is that although they have filed Ext. P2 notice under the

Act, the same is not being accepted and processed in accordance

with the Cochin Christian Civil Marriage Act. The petitioners would

further submit that in the absence of the designated marriage officer,

the additional 3rd respondent is in charge of the functions of the

marriage officer and therefore they seek a direction to the additional

3rd respondent to accept the original of Ext. P2 and process the same

in accordance with the Act.

2. I have heard the learned Government Pleader also.

3. It is now settled law that the residents of the erstwhile

Cochin area can still get their marriage solemnized and registered

under the Cochin Christian Civil Marriage Act. That being so, the 3rd

respondent ought to have accepted Ext. P2 and processed the same in

accordance with the said Act. Accordingly, the writ petition is

disposed of with a direction to the additional 3rd respondent to accept

the original of Ext. P3 and to process the same in accordance with

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.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.