High Court Kerala High Court

Selvi vs Peter on 18 December, 2006

Kerala High Court
Selvi vs Peter on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 287 of 2006()


1. SELVI, D/O. SUBRAMANIAN,
                      ...  Petitioner

                        Vs



1. PETER, S/O. SELLAYYA NADAR,
                       ...       Respondent

                For Petitioner  :SRI.P.FAZIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/12/2006

 O R D E R
                                 M.SASIDHARAN NAMBIAR, J.

                              ------------------------------------------

                                        T.P.C.NO.287 OF 2006

                               -----------------------------------------

                       Dated this the  18 th  day of December, 2006.


                                                   ORDER

Petitioner is the wife, and respondent her husband. Petitioner

filed M.C.219/06, before Family Court, Alappuzha, claiming

maintenance from respondent. She also filed O.P.902/05, before

Family Court, Ernakulam, seeking a decree for permanent prohibitory

injunction against respondent from selling the properties. This petition

is filed to get the latter case transferred to Family Court, Alappuzha

contending that she is residing at Mavelikkara, within the jurisdiction of

Family Court, Alappuzha, and it is not possible for her to contest the

case at Ernakulam. Though notice was served on the respondent, he

did not appear. The prayer was also not opposed. In such

circumstances, petition is allowed. O.P.902/05 pending before Family

Court, Ernakulam is withdrawn and transferred to Family Court,

Alappuzha for disposal in accordance with law.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn