High Court Kerala High Court

Shiney Augustin vs Chacko P.Mathew on 5 October, 2010

Kerala High Court
Shiney Augustin vs Chacko P.Mathew on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 204 of 2009()


1. SHINEY AUGUSTIN, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. CHACKO P.MATHEW, AGED 34 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.S.NIRMAL KUMAR

                For Respondent  :SRI.S.M.UNNIKRISHNAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :05/10/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                  Tr.P(C) No.204 of 2009 C.R.P.
            ====================================
          Dated this the 05th     day of October,  2010


                             O R D E R

This petition is filed by the wife who is a permanent resident

of Chembumukku at Kakkanad, in Kochi for transfer of O.P.

No.428 of 2009 from Family Court, Palakkad to Family Court,

Ernakulam. That is a petition filed by the respondent-husband for

restitution of conjugal rights. Respondent is a permanent resident

of Valayar in Palakkad District. Petitioner states that she has to

travel a long distance of about 150 kms from her place of

residence to Palakkad and that there is nobody to accompany her.

She also has threat from the respondent if she goes to Palakkad to

contest the case. Respondent contends that there is no reason

why the case pending in Family Court, Palakkad is to be

transferred to Family Court, Ernakulam. According to the

respondent there is no other case pending in Family Court,

Ernakulam between parties and he faces threat from relatives of

petitioner. If he comes to Ernakulam his life will be in danger.

2. Though both sides stated about the alleged threat

Tr.P(C) No.204 of 2009
-: 2 :-

there is no material on record to come to a conclusion either way.

Now I am concerned with the convenience of parties and the

comparative hardship they will be put if the petition is allowed or

disallowed. Not disputed, petitioner-wife aged about 31 years is

residing at Chembumukku, Kakkanad which is very near to

Family Court, Ernakulam while Family Court, Palakkad, it is not

disputed is about 150 kms away from her place of residence. No

doubt, if the case is transferred to Family Court, Ernakulam

some inconvenience will be caused to the respondent also since

he is a resident of Valayar in Palakkad District. But it is stated by

petitioner that there is nobody to accompany her to go to Family

Court, Palakkad. At any rate if at all somebody is to accompany

her she has to incur expenses for that.

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. That of course

does not mean that inconvenience of the husband has to be

ignored. Having regard to the relevant facts and comparative

Tr.P(C) No.204 of 2009
-: 3 :-

hardship that parties have to suffer I am satisfied that

comparative hardship which petitioner has to suffer if the case

is not transferred is more than the hardship which the respondent

has to suffer if transfer is allowed. The difficulty that may be

caused to the respondent can be lessened to some extent by

permitting him to appear through counsel except when his

physical presence is required. Hence I am inclined to allow this

petition.

Resultantly, the petition is allowed in the following lines:

            (i)    O.P No.428 of 2009     pending in Family

      Court, Palakkad    is withdrawn from that court and

      made over to Family Court, Ernakulam.




(ii) The transferor court while transmitting

records of the case to the transferee court shall fix

the date for appearance of parties in the transferee

court with due intimation to the counsel on both

sides.

Tr.P(C) No.204 of 2009
-: 4 :-

(iii) It is made clear that except when

physical presence of respondent in the transferee

court is necessary he can appear through counsel.

THOMAS P. JOSEPH, JUDGE.

vsv