High Court Kerala High Court

Ajeesha Akbar P.A. vs Najeebudheen on 5 August, 2010

Kerala High Court
Ajeesha Akbar P.A. vs Najeebudheen on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 45 of 2010()


1. AJEESHA AKBAR P.A., D/O. P.A.AKBAR,
                      ...  Petitioner

                        Vs



1. NAJEEBUDHEEN,
                       ...       Respondent

                For Petitioner  :SRI.BASANT BALAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :05/08/2010

 O R D E R
                               THOMAS P. JOSEPH, J.
                             --------------------------------------
                                Tr.P.(C) No.45 of 2010
                             --------------------------------------
                      Dated this the 5th day of August, 2010.

                                          ORDER

Since notice to respondent was returned with the endorsement that

“addressee left” this Court directed that notice on the respondent be served on

the counsel appearing for him in the court below. Accordingly, notice is served

on the counsel and counsel for petitioner has filed a memo to that effect.

Service of notice on counsel since the main proceeding is pending in the court

below is sufficient as per Rule 59 of the Rules of the High Court of Kerala, 1971.

Hence there is sufficient service on respondent.

2. This petition is filed by the wife seeking transfer of O.P. No.1197

of 2009 from Family Court, Thiruvananthapuram to Family Court, Ernakulam.

That is a petition filed by the respondent/husband for restitution of conjugal

rights. In the meantime petitioner/wife filed M.C.No.372 of 2009 seeking

maintenance and O.P.No.2015 of 2009 for dissolution of marriage against

respondent in Family Court, Ernakulam. Those proceedings are pending in the

latter court. It is stated that petitioner is a resident of Kochi and she has to travel

a long distance from her place of residence to Thiruvananthapuram to contest

the case pending in Family Court, Thiruvananthapuram. It is also stated that

since two cases are pending in Family Court, Ernakulam it is necessary that all

the cases are consolidated in the same court and tried and disposed of together.

Tr.P.(C) No.45/2010

2

Learned counsel requested that in the circumstances O.P.No.1197 of 2009

may be transferred to Family Court, Ernakulam.

3. The Supreme Court in Sumitha Singh v. Kumar Sanjay

and another (AIR 2002 SC 396) and Arti Rani v. Dharmendra

Kumar Gupta [(2008) 9 SCC 353] has stated that while considering

request for transfer of matrimonial proceedings convenience of the wife has to

be looked into. True that does not mean that inconvenience if any of the

husband need not be considered.

4. Petitioner/wife is staying at Kochi and if the case is continued at

Family Court, Thiruvananthapuram, she has to travel a long distance. She may

have to be accompanied by some relatives which involves huge expenses.

Moreover two cases are pending in Family Court, Ernakulam. It is necessary

that all the cases are consolidated in the same court for proper decision of the

case. Considering the circumstances stated by learned counsel and also

the fact that two proceedings initiated by petitioner/wife are pending in Family

Court, Ernakulam I am inclined to allow this petition.

Resultantly this petition is allowed in the following lines:

i. O.P. No.1197 of 2009 pending in Family Court,

Thiruvananthapuram is withdrawn from that court and made over to Family

Court, Ernakulam for trial and disposal.

Tr.P.(C) No.45/2010

3

ii. The transferor court shall, while transmitting records of the case to

the transferee court fix date for appearance of parties in the transferee court

with due intimation to the counsel on both sides.

iii. It is made clear that except when physical presence of respondent

is required in the transferee court it is open to him to appear through counsel.

iv. Transferee court shall ensure that as far as possible all the cases

are posted on the same dates.

THOMAS P.JOSEPH,
Judge.

cks