Kerala High Court
Shajan Madassery Poulose vs State Of Kerala on 14 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15699 of 2007(R)
1. SHAJAN MADASSERY POULOSE,
... Petitioner
2. JISHA JACOB, D/O.JACOB AUGUSTINE,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE MARRIAGE OFFICER, SUB REGISTRY
3. THE SUB DIVISIONAL MAGISTRATE,
For Petitioner :SRI.B.PREMNATH (E)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/06/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)NO.15699 OF 2007
------------------------------------
DATED THIS THE 14th DAY OF JUNE, 2007
JUDGMENT
The learned counsel for the petitioners submits that pursuant to
my interim order dated 24.5.2007, the marriage has been registered
and the marriage certificate has been issued to the petitioners.
In the above circumstances, the writ petition is disposed of in
terms of the said interim order.
S. SIRI JAGAN, JUDGE
Acd