High Court Kerala High Court

G.Vijayakumari vs J.Mukundan Pillai on 6 February, 2007

Kerala High Court
G.Vijayakumari vs J.Mukundan Pillai on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 305 of 2006()


1. G.VIJAYAKUMARI, W/O.MUKUNDAN PILLAI,
                      ...  Petitioner

                        Vs



1. J.MUKUNDAN PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/02/2007

 O R D E R
                       M.Sasidharan Nambiar,J.



                       Tr.P (C) No.305 of 2006



          Dated this the 6th day of February, 2007



                                O R D E R

Petitioner is the wife. Respondent is the

husband. This petition is filed to transfer O.P.(G

& W)770/06 filed by the respondent, to appoint him

as guardian of their minor daughter, before Family

Court, Nedumangad. Respondent originally filed

O.P.354/06 before Family Court, Kollam claiming

divorce. As per order in Tr.P(C) 163/06 dated

6.10.06 that case was withdrawn and transferred to

Family Court, Thiruvananthapuram at the instance of

the wife. The petition is filed to transfer

O.P.770/06 also to Family Court,

Thiruvananthapuram.

2. Though notice was served on the respondent,

he did not appear. This petition is allowed. O.P.

(G & W) 770/06 on the file of Family Court,

Nedumangad is withdrawn and transferred to Family

Court, Thiruvananthapuram for disposal in

Tr.P(C) No.305/06 2

accordance with law.

M.Sasidharan Nambiar

Judge

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

CRL.R.P.NO. /97

———————

ORDER

MARCH,2006