Kerala High Court
Thankamma Cherian vs Jacob Cherian on 7 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 285 of 2006()
1. THANKAMMA CHERIAN, AGED 67,
... Petitioner
Vs
1. JACOB CHERIAN, AGED 36,
... Respondent
For Petitioner :SRI.MANU ROY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/12/2006
O R D E R
M.Sasidharan Nambiar,J.
Tr.P(C) No.285 of 2006
Dated this the 7th day of December,2006
O R D E R
This petition is filed by the plaintiff in
O.S.128/97 on the file of Sub Court, Alappuzha to
transfer the case to Sub Court, Ernakulam.
According to petitioner, she is suffering from
various diseases and is aged 67 years and is not
able to travel to Alappuzha and contest the case.
Though notice was served on the respondent, he did
not appear or opposed the prayer. No objection was
also filed. Hence petition is allowed. O.S.128/97
of Sub Court, Alappuzha is withdrawn and
transferred to Sub Court, Ernakulam for disposal in
accordance with law.
M.Sasidharan Nambiar
Judge
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
CRL.R.P.NO. /97
———————
ORDER
MARCH,2006