High Court Kerala High Court

Neetha Jacob vs Biju R on 17 July, 2009

Kerala High Court
Neetha Jacob vs Biju R on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 126 of 2009()


1. NEETHA JACOB, D/O.T.J.JACOB,
                      ...  Petitioner

                        Vs



1. BIJU R.,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :SRI.SYAM J SAM

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/07/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                   -------------------------------
                Tr.P.(C).NO.126 OF 2009 ()
                 -----------------------------------
           Dated this the 17th day of July, 2009

                           O R D E R

This petition is filed under Section 24 of the CPC.

Petitioner is the wife, and respondent the husband. Wife has

filed two petitions, O.P.Nos.333/2009 and 334/2009 before the

Family Court, Kottayam. The former for dissolution of

marriage and the latter for return of the ornaments and

valuables allegedly retained by the husband. The husband has

filed another petition for restitution of conjugal rights as

O.P.No.210/2009 before the Family Court, Kottarakkara. Wife

seeks transfer of the above petition from the Family Court,

Kottarakkara to the Family Court, Kottayam, where the two

petitions filed by her are pending.

2. Notice being given, the respondent has entered

appearance through counsel. The learned counsel for the

respondent opposed the application submitting that in 2006

TPC.126/09 2

the respondent met with an accident and eversince he has to

suffer a lot of difficulties. He is unable to travel in view of the

physical ailments suffered. The mother of the husband is also

impleaded as one of the co-defendant along with him in

O.P.No.334/2009 filed by the wife and she is pretty old and

suffering from various ailments, according to the counsel. It is

also submitted that the application moved by the husband was

earlier in point of time, and so much so, the request for

transfer may not be entertained. On the other hand, the

learned counsel for the petitioner submitted that the wife is

attending to the needs of a child aged four years born out of

the wedlock and it is practically impossible for her to attend to

the Family Court at Kottarakkara. She has filed a petition for

maintenance for herself and the child is also highlighted to

contend that she has no means even for her sustenance in life.

Having regard to the submissions made and taking note of the

facts and circumstances presented, I find the interest of the

minor child is to be given predominance in considering the

question of transfer of the matrimonial proceedings pending

before different courts. The child is admittedly under the care

TPC.126/09 3

and custody of the mother. Naturally the separation of the

spouses might have had its impact on the child even at his

infancy. Depriving him of the care of the mother driving her

to attend to a family court at a far place to defend the case

launched by her husband would have distress consequences

on the growth of the child. Further more, the grievance

canvassed by the wife that she has no means, and therefore,

she had been compelled to file a claim for maintenance cannot

also be lost sight of. If the husband is having physical

ailments, he can bring it to the notice of the Family Court

Judge and seek for his personal exemption, otherwise than

when his presence is absolutely required for an effective

adjudication of the disputes raised in the petition. So far as

the mother of the respondent is concerned, she is impleaded

as a defendant only in a civil suit and normally her presence

may not be required before the court. So much so, taking

note of the facts and circumstances involved, I find that the

transfer of O.P.No.210/2009 on the file of the Family Court,

Kottarakkara to the Family Court, Kottayam, where the other

two petitions are pending is essential to advance the ends of

TPC.126/09 4

justice and it is ordered accordingly. The Judge, Family Court,

Kottarakkara shall transmit the records of the above case to

the transferee court without delay.

S.S.SATHEESACHANDRAN
JUDGE

prp