High Court Kerala High Court

Geethakumari vs P.G.Mukundan on 5 September, 2008

Kerala High Court
Geethakumari vs P.G.Mukundan on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 192 of 2008()


1. GEETHAKUMARI, SANDHYA NIVAS,
                      ...  Petitioner

                        Vs



1. P.G.MUKUNDAN, S/O.GOPALAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :SRI.ABRAHAM P.GEORGE

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/09/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   TR.P(C).No. 192                OF 2008
                    ............................................
     DATED THIS THE           5TH        DAY OF SEPTEMBER, 2008

                                   ORDER

Petitioner is the wife and respondent, the husband. This

petition is filed to transfer O.P 699 of 2008 filed by respondent

for nullity of marriage before Family Court, Alappuzha to Family

Court, Nedumangad. Petitioner filed M.C.55 of 2008 claiming

maintenance before JFCM, Nedumangad. The case of petitioner

is that it is not possible for her to travel to Alappuzha and

contest the case and she is a permanent resident of

Thiruvananthapuram and has no source of income to undertake

journey and so she cannot contest the case at Alappuzha and

therefore the case is to be transferred.

2. Respondent filed a counter contending that there is no

reason to transfer the case to Nedumangad. It is contended that

relatives of the petitioner are influential persons and if petitioner

is to travel to Nedumangad, he will be threatened and so he

cannot effectively prosecute the case therein.

3. Learned counsel appearing for petitioner and

respondent were heard.

4. Admittedly a maintenance case is pending before

TPC 192/2008 2

Nedumangad filed by petitioner against respondent. Therefore

respondent has to undertake journey to Nedumangad to defend

that case. According to the counter statement filed by

respondent, petitioner is suffering from mental illness. In such

circumstances, there is sufficient ground to order transfer, the

case from Alappuzha to Nedumangad, when petitioner contends

that she has no income to undertake the journey and also to

prosecute the case. If the apprehension of respondent is with

regard to the possible attack against him by the relatives of

petitioner, respondent is at liberty to apply to the Family Court,

Nedumangad to afford sufficient protection. He can also request

the Family Court to exempt him from personal appearance,

except on the days on which conciliation is to be attempted or

evidence is to be recorded.

Petition is allowed. O.P 699 of 2008 on the file of

Family Court, Alappuzha is withdrawn and transferred to Family

Court, Nedumangad for disposal in accordance with law.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-