IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 217 of 2006()
1. SHEEMOL VARGHESE @ ELIZABATH,
... Petitioner
Vs
1. G.VARGHESE, S/O.M.GEORGE,
... Respondent
For Petitioner :SRI.G.SUDHEER KARAKONAM
For Respondent :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/12/2006
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------------------
T.P.C.NO.217 OF 2006
-----------------------------------------
Dated this the 1 st day of December, 2006.
ORDER
Petitioner is the wife, respondent is the husband. Petitioner filed
O.P.661/06, a suit for declaration of title and possession of the properties
against respondent before Family Court, Ernakulam. She also filed
M.C.231/06, before the same court claiming maintenance. Respondent filed
O.P.329/06 claiming restitution of conjugal right before Family Court,
Kottarakkara. This petition is filed by the wife to transfer the case from
Family Court, Kottarakkara to Family Court, Ernakulam contending that she is
residing at Ernakulam and it is not possible for her to travel and contest the
case at Kottarakkara. Respondent is employed at New Delhi. Therefore it
does not make much difference whether the case is tried at Kottarakkara or
at Ernakulam.
2. The wife is residing at Ernakulam. Two other cases filed by the
wife against respondent are pending at Family Court, Ernakulam. Hence the
petition is allowed. O.P.329/06 on the file of Family Court, Kottarakkara is
withdrawn and transferred to Family Court, Ernakulam for disposal along with
M.C.231/06 and O.P.661/06.
M.SASIDHARAN NAMBIAR,
JUDGE.
bkn