Kerala High Court
Preetha vs Jayesh Loyid on 8 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 87 of 2007()
1. PREETHA, D/O.JAIN,
... Petitioner
Vs
1. JAYESH LOYID, LINCY HOUSE,
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI.BASANT BALAJI
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :08/06/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
Tr.P.C.No.87 OF 2007
-----------------------------
Dated this the 8th June, 2007.
JUDGMENT
Wife is the petitioner. This is a petition for
transfer of O.P.230/07 pending before the Family Court,
Thiruvananthapuram to the Family Court, Kollam wherein she
has filed an application for maintenance and it is pending.
Notice given to the other side. The respondent has no
serious objection in transferring the case. On a perusal
of the affidadvit and in the light of the submissions of
the learned counsel for both sides, it is only just and
necessary to transfer O.P.230/07 pending before the Family
Court, Thiruvananthapuram to the Family Court, Kollam.
Transfer petition is disposed of accordingly.
M.N.KRISHNAN
Judge
jj