IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37129 of 2008(T)
1. SHIJU M, VARGHESE, EDAPPATTU HOUSE,
... Petitioner
2. MINI MARY THOMAS, NOW RES. AT
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).37129/2008
--------------------
Dated this the 17th day of December, 2008
JUDGMENT
The issue raised in this writ petition is covered by
several judgments of this Court including Ext.P5
judgment. Petitioners are entitled to get their
marriage registered under the Cochin Christian Civil
Marriage Act.
Accordingly, after hearing learned counsel on
both sides, writ petition is disposed of directing the
second respondent to accept Ext.P4 notice and register
the marriage of the petitioners under the Cochin
Christian Civil Marriage Act, within three days from
the date of production of a copy of this judgment and
issue a certificate of marriage without further delay, at
any rate, on or before 26.12.2008.
V.GIRI,
Judge
mrcs