Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2]

Madras High Court

Queen-Empress vs Yohan And Ors. on 17 January, 1892

Equivalent citations: (1894)ILR 17MAD391

JUDGMENT

1. We cannot agree with the view taken by the Sessions Judge. The preamble and Sections 4, 5 and 68 of the present Act XV of 1872 are almost identical with the preamble and Sections 4, 5 and 56 of Act V of 1865.

2. Section 68, as amended by Section 6, Act II of 1891, makes punishable the solemnization of a marriage between persons of whom one is a Christian, unless the person solemnizing such marriage has been authorized for that purpose under Section 5. It is conceded that the third accused was not authorized under Section 5, and hence the case is exactly similar to that in Proceedings of the Madras High Court, dated 21st March, 1871 6 M.H.C.R App. 20 and the accused are, prima facie, liable to punishment.

3. We are told that this application has been made by Government merely to obtain an au s not pressed for, having regard to the length of time which has elapsed.

4. We, therefore, do not think it necessary to pass any further order.