IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 110 of 2007()
1. VINEETHA JIJI, AGED 25 YEARS,
... Petitioner
Vs
1. JIJI THOMAS AGED 38 YEARS, S/O.THOMAS,
... Respondent
For Petitioner :SMT.SANDHYA RAJU
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :25/06/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
Tr.P.C.No. 110 OF 2007
-----------------------------
Dated this the 25th June , 2007.
JUDGMENT
This transfer petition is filed seeking a transfer of
O.P.252/07 pending before the Family Court, Thrissur to
Ernakulam where the maintenance case filed by the transfer
petitioner as M.C.7/07 is pending. The grounds alleged are
that the travelling time between Angamaly to Ernakulam is
45 minutes whereas to travel Thrissur is two hours. The
petitioner is having a minor child aged about two years and
she cannot undertake a long journey with the child and
lastly her parents are very old and they are unable to
accompany her to a long distance and, therefore, it is
practically impossible for her to go to Thrissur to conduct
the case. Respondent served. He has not filed any counter
affidavit and has not entered appearance in this court
through counsel. So, the averments in the transfer
petition remain uncontroverted. It is also submitted that
the case before the Family Court, Thrissur is a filed as a
counterblast to the maintenance case filed by her in the
Family Court, Ernakulam. Considering the fact that she is
having a very small child and the parents are old and her
financial capacity, it is only just and reasonable that the
case pending before the Family Court, Thrissur is
Tr.P.C.110/07 2
transferred to Family Court, Ernakulam. Therefore
O.P.252/07 pending before the Family Court, Thrissur is
transferred to the Family Court, Ernakulam. Before
effecting transfer intimation may be given to both parties
by the Family Court, Thirssur. Transfer petition is
disposed of accordingly.
M.N.KRISHNAN
Judge
jj