Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amrik Singh Lyallpuri vs Union Of India (Uoi) And Ors.
2001 Latest Caselaw 371 Del

Citation : 2001 Latest Caselaw 371 Del
Judgement Date : 14 March, 2001

Delhi High Court
Amrik Singh Lyallpuri vs Union Of India (Uoi) And Ors. on 14 March, 2001
Equivalent citations: 2001 IVAD Delhi 994, 2001 (58) DRJ 509
Author: V Jain
Bench: V Jain

JUDGMENT

Vijender Jain, J.

1. In view of the counter affidavit filed by the respondent where requirement is not that when has been stated in the petition but in view of the amendment in Rule 4 of Delhi Hindu Marriage Registration Rule, 1956 notified vide Notification dated 28.2.1961, which reads as under :-

"On receipt of the application the Registrar shall enter the particulars in the Register in Form B after the parties to marriage appear before him and are identified to his satisfaction."

2. Mr. Shali has contended that in the meeting of the Deputy Commissioners held under the Chairmanship of Divisional Commissioner regarding the issue of identification of the parties to the satisfaction of the marriage officer which was held on 5.6.2000, certain categories of officers, who have been allowed for the purpose of identification, are Gazetted Officer of the Central Government & Government of Delhi and employee (except Group D employee) of the Central Government/Government of Delhi and following categories of officers for identification of the parties to the marriage to the satisfaction of the Registrar have been included and they are :-

1) Gazetted Officer of Central Government, or of Govt. of NCT of Delhi, or of other State Govt./UTs posted at Delhi;

2) Group A and Group B employees of the Central Govt., Govt. or of NCT of Delhi, or of other State Govt./UTs posted at Delhi, who is at least a Graduate.

3) MPs/MLAs/Municipal Councillor of the Govt. of Delhi, or MPs of upper/lower house.

3. In view of the decision take by the respondents, necessary amendment in Rule 4 of the said Rules be made, same be notified to the Marriage Officers as well as to the public at large and necessary amendment in the brochure along with application for marriage registration be also made.

4. With these observations, writ petition stands disposed of.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter