IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 100 of 2007()
1. BINOY JOSEPH, S/O.N.A.JOSEPH,
... Petitioner
2. N.A.JOSEPH,
3. ANNAKUTTY, W/O.N.A.JOSEPH,
Vs
1. SHYNY JACOB, THENGATHARA MARIYATHURUTHU,
... Respondent
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/05/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------------
Tr.P(C).No.100 of 2007
-------------------------------------
Dated this the 11th day of May, 2007
ORDER
This petition is filed to transfer O.P.No.97 of 2006 on the file of
Family Court, Kottayam at Ettumanoor. On hearing the learned
counsel appearing for the petitioners, I do not find it in the interests
of justice, to order transfer of the case as sought for. If grievance of
the petitioners is that they did not get opportunity to adduce sufficient
evidence, petitioners are at liberty to apply before the Family Court to
reopen the case and adduce further evidence. If such an application
is filed, learned Judge of the Family Court has to pass appropriate
orders in accordance with law. The petition is dismissed.
(M.SASIDHARAN NAMBIAR,, JUDGE)
rtr/-