High Court Kerala High Court

Sreelatha.V.G. vs B.Manoj Kumar on 10 September, 2007

Kerala High Court
Sreelatha.V.G. vs B.Manoj Kumar on 10 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 96 of 2007()


1. SREELATHA.V.G., SIVAKRIPA HOUSE,
                      ...  Petitioner

                        Vs



1. B.MANOJ KUMAR, RAMAPURATH HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.MOHAN IDICULLA ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/09/2007

 O R D E R
                                 HARUN-UL-RASHID, J.
                      ------------------------------------------------------
                                 Tr.P.(C) No.96 of 2007
                     -------------------------------------------------------
                                Dated: September 10, 2007

                                           ORDER

The petitioner in the above transfer petition had initiated three

proceedings before the Family Court, Kottayam. The respondent is her

husband. The marriage of the petitioner and the respondent was solemnized on

5.12.1999 at the Mahadeva Temple at Kallara, Kottayam District. Both the

parties are permanent residents of the Kottayam District. On 13.10.2001 a child

was born to the parties. According to the petitioner she was subjected to cruelty

and severe ill-treatment by the respondent/husband, both physically and

mentally on several occasions. In such circumstances the petitioner was

compelled to leave her matrimonial home on 2.12.2006 along with the child.

Thereafter she is living with her parents in her parental home. The respondent is

doing contract work in Wynad District which is at a distance of 300 kms. from the

petitioner’s residence.

2. Since all efforts made by the petitioner and her family members to

settle the disputes between the husband and the wife failed, the petitioner filed

O.P.937/2006 for divorce before the Family Court, Kottayam. The petitioner also

filed O.P.No.938/2006 for recovery of cash and gold ornaments entrusted with

her husband at the time of marriage. Since the petitioner is a housewife and has

no income whatsoever, she was compelled to file M.C.No.248/2006 before the

same court for her maintenance and for the maintenance of her child. The

Tr.P.(C) 96/2007 Page numbers

Family Court, Kottaym had passed an order directing the respondent/husband to

pay interim maintenance at Rs.600/- per month to the petitioner and her child.

3. It is submitted that after getting notice on these three proceedings, the

respondent filed O.P.No.11/2007 seeking custody of the child and

O.P.No.16/2007 for restitution of conjugal rights, before the Family Court,

Wynad. In both these cases the petitioner appeared and is regularly attending

the court by travelling a distance of 300 kms. According to the petitioner, the

initiation of proceedings before the Family Court, Wynad which is at a distance of

300 kms. away from the Family Court, Kottayam is only with the sole intention to

harass the petitioner and her child, that the respondent who is a permanent

resident of Kottayam District is temporarily living at Wynad and that he has no

reason to initiate proceedings before the Family Court, Wynad. It is also

submitted that the petitioner is a person without any means and now she is

depending for her livelihood on the income which was granted by the Family

Court, Kottayam towards interim maintenance. She has to travel all the way to

Wynad on the previous day of the posting of the case, to stay there and attend

the court proceedings on the next day. According to her, this conduct of the

respondent is causing severe hardship to the petitioner and her child.

4. Going by the facts and circumstances narrated above, I am of the view

that for reasons more than one, O.P.11/2007 and O.P.16/2007 pending before

the Family Court, Wynad are matters which are to be tried along with the cases

pending before the Family Court, Kottayam not only by reason of the

Tr.P.(C) 96/2007 Page numbers

convenience of the parties, but also for the reason that there is a possibility of

conflicting decisions on the same issues if those cases are tried separately by

two courts having jurisdiction.

Therefore, in the interests of justice I order transfer of O.P.11/2007 and

O.P.16/2007 pending before the Family Court, Wynad to the Family Court,

Kottayam, to be tried along with O.P.Nos.937/2006, 938/2006 and

M.C.No.248/2006. Ordered accordingly.

HARUN-UL-RASHID
JUDGE

mt/-