High Court Kerala High Court

Babitha.K.M. vs Shaju.V.K. on 19 March, 2010

Kerala High Court
Babitha.K.M. vs Shaju.V.K. on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 8 of 2010()


1. BABITHA.K.M. D/O. MANI,
                      ...  Petitioner

                        Vs



1. SHAJU.V.K., S/O. M.KESEVN,
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.BENOY K.KADAVAN

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :19/03/2010

 O R D E R

P.BHAVADASAN, J.

————————————-

TP(C) No.8 of 2010

————————————-
Dated 19th March 2010

Order

In this Petition, the petitioner seeks to have OP

No.1484/09 pending on the file of the Family Court,

Thrissur, transferred to Family Court, Palakkad.

2. The marriage between the petitioner and the

respondent was solemnized on 30.01.2001 and they have

got three children in the wedlock. Several allegations are

raised by the petitioner in this Petition, which are not

relevant for the present purpose. The petitioner points out

that it will be difficult for her to come over to Thrissur along

with her three children and it will be convenient if the case

is transferred to Family Court, Palakkad.

3. The learned counsel for the respondent

submitted that all that the respondent wants is an early

disposal of the petition. Considering the facts and

circumstances, it is felt that the prayer made by the

TPC 8/10 2

petitioner is reasonable. There is no reason as to why the

prayer should not be granted, especially in the light of the

stand taken by the respondent. Accordingly, this Petition is

allowed. OP NO.1484/09 pending on the file of the Family

Court, Thrissur shall stand transferred to Family Court,

Palakkad. The Family Court, Palakkad shall consider and

dispose of the OP as expeditiously as possible, at any rate,

within six months from the date of receipt of the records

from the Family Court, Thrissur.





                                P.BHAVADASAN, JUDGE



sta

TPC 8/10    3