IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22938 of 2007(E)
1. SONEY TITUS, AGED 36 YEARS,
... Petitioner
2. BEENA SONEY, AGED 31 YEARS,
Vs
1. THE SUB REGISTRAR,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 22938 OF 2007 E
= = = = = = = = = = = = = = = =
Dated this the 23rd October, 2007
J U D G M E N T
The prayer in this writ petition is to permit the
2nd petitioner to sign the marriage certificate as
provided in Section 16 of the Special Marriage Act,
1954 through her power of attorney and further to
direct the respondents to issue marriage certificate on
that basis. A Division Bench of this Court has has
already held in Deepak Krishna v. District Registrar
{2007 (3) KLT 570} and Vipin V. Rajan v. Sub Registrar
{ILR 2007 (3) Kerala 452} that the notice period
mentioned in Sections 15 and 16 cannot be dispensed
with.
2. Now the prayer made by the petitioners is that
on account of their pre-occupation abroad they cannot
wait to sign the register as required under Section 16.
If the prayer made by the petitioner is allowed, that
is virtually permitting them to get over the rigor of
Section 16 which provides that after the notice period
W.P.(C) No. 22938 OF 2007 2
“the party” shall sign the marriage register. Signing
the marriage register is not a matter of mere
procedure, but is a solemn duty of the parties to the
marriage. For this the parties to the marriage
themselves should be present and an agent cannot be
permitted to sign the marriage register. Therefore the
prayer cannot be granted. However, once signatures are
put by the respective parties themselves, collection of
certificates can be done by authorised agents and there
should not be any impediment in that. This, if the
petitioners so desire, can be allowed on an appropriate
application made to the marriage officer.
Writ petition fails and is disposed of.
ANTONY DOMINIC
JUDGE
jan/-