High Court Kerala High Court

Preej Kumari vs Pramod on 18 November, 2008

Kerala High Court
Preej Kumari vs Pramod on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 267 of 2008()


1. PREEJ KUMARI, D/O.RAJ KUMAR, RESIDING AT
                      ...  Petitioner

                        Vs



1. PRAMOD, S/O.CHENDAMARAKSHAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :18/11/2008

 O R D E R
               K.P. Balachandran, J.
            --------------------------
              Tr.P.(C)No.267 of 2008
            --------------------------

                       ORDER

This is a petition filed by the respondent/wife

in O.P.No.562/08 on the file of the Family Court,

Palakkad for transfer of the said case to the

Family Court, Kozhikode. It is submitted that O.P.

No.562/08 aforesaid is filed by the respondent/

husband for restitution of conjugal rights; that as

he is not looking after the affairs of the

petitioner and her children, she has filed M.C.No.

263/08 before the Family Court, Kozhikode and that

she is unable to travel from Kozhikode to Palakkad

for the conduct of the case leaving her children of

tender age at Kozhikode nor can she take them to

Palakkad.

2. Respondent, though served, has not entered

appearance. In the circumstances, for the reasons

submitted, I am of the view that O.P.No.562/08

pending on the file of the Family Court, Palakkad

TPC 267/08 2

deserves to be transferred to the Family Court,

Kozhikode.

In the result, allowing this transfer petition,

I order that O.P.No.562/08 now pending on the file

of the Family Court, Palakkad be transferred to the

Family Court, Kozhikode.

18th November, 2008 (K.P.Balachandran, Judge)
tkv