Kerala High Court
V.R.Sreekumar vs Local Registrar Of … on 20 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13382 of 2010(W)
1. V.R.SREEKUMAR, S/O.RAGHAVAN NAIR,
... Petitioner
Vs
1. LOCAL REGISTRAR OF MARRIAGES(COMMON)
... Respondent
2. CORPORATION OF KOCHI, REPRESENTED BY
For Petitioner :SRI.R.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 13382 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th day of April, 2010.
J U D G M E N T
The petitioner seeks registration of his marriage. He complains
that the 1st respondent is not accepting the application for the same.
Having heard the standing counsel for the Corporation also, I
dispose of this writ petition with a direction to the 1st respondent to
accept the original of Ext. P3 application and process the same in
accordance with the Kerala Registration of Marriages (Common)
Rules, 2008, as expeditiously as possible, at any rate, within one week
from today.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.