High Court Kerala High Court

Liyakkath vs Ummu Salma on 6 January, 2011

Kerala High Court
Liyakkath vs Ummu Salma on 6 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 400 of 2010()


1. LIYAKKATH, S/O.MOHAMMEDUNNI,
                      ...  Petitioner

                        Vs



1. UMMU SALMA, D/O.ADAM MUSLIAR,
                       ...       Respondent

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/01/2011

 O R D E R
                K.T.SANKARAN, J.
          ------------------------------
              Tr.P.(C).No.400 OF 2010
          ------------------------------
                      th
      Dated this the 6  day of January, 2011




                      ORDER

The petitioner, who is the husband of the

respondent, seeks transfer of OP No.703 of 2010

(filed by the wife) pending before the Family

Court, Malappuram to the Family Court, Thrissur.

2. The petitioner is residing at Thiruvathra in

Chavavakkad Taluk, Thrissur District. The

respondent belongs to Palappetty in Ponnani Taluk,

Malappuram District. The Family Court having

jurisdiction is indisputably the Family Court,

Malappuram. It is stated that the matrimonial home

is within the jurisdiction of the Family Court,

Thrissur. That means, probably, the Thrissur Family

Court and the Malappuram Family Court have

jurisdiction. O.P.No.703 of 2010 was filed by the

wife before the Family Court, Malappuram, a court

having jurisdiction.

Tr.P.(C).No.400 OF 2010 2

3. The ground for transfer is that the

petitioner has to travel about 100 K.M. to appear

before the Family Court at Malappuram and the

respondent has to travel about 80 K.M. to reach

Malappuram. It is stated that the Family Court,

Thrissur is nearer to the place of both the

parties.

4. The ground stated by the petitioner is not

an adequate ground for transferring the case. The

respondent did not put forward any case that she

has inconvenience to appear before the Family

Court, Malappuram. The additional distance which

the petitioner has to travel is about 20 K.M. when

compared to the distance to be travelled by the

wife to appear before the Family Court, Malappuram.

5. The learned counsel for the petitioner

submitted that under Section 9 of the Family Courts

Act, a duty is cast on every Family Court to assist

Tr.P.(C).No.400 OF 2010 3

and persuade the parties to arrive at a settlement.

In the present case, the Family Court did not make

any such an attempt, contents the counsel. That is

not a ground for transfer of the case. The

petitioner can very well point out the same before

the Family Court. If the procedure prescribed by

the Family Court is not followed, the petitioner

can point out the same before the Appellate Court,

as well.

6. The learned counsel for the petitioner

submitted that the respondent has claimed an amount

of Rs.7,93,100/- as the value of the gold ornaments

allegedly appropriated by the petitioner. In

ground (F), it is stated by the petitioner as

follows:

“F. Now it is quite common in Family Court,
Malappuram ordering the return of the Gold
ornaments shown in the marriage photograph
produced before it without any evidence to
show that those were original gold
ornaments. Now the respondent herein has
claimed an amount of Rs.7,93,100/- as the
value of Gold ornaments and money allegedly
she had and misappropriated by the
petitioner. The petitioner is sure that if

Tr.P.(C).No.400 OF 2010 4

the trial of the above case is held at
Family Court, Malappuram, it will award the
entire amount claimed in the petition
without any valid evidence.”

7. I do not think that this is a ground for

transfer of the case from Family Court, Malappuram.

If this ground is a ground for transfer, all

similar cases pending before the Family Court,

Malappuram should be transferred to some other

courts. If the petitioner is aggrieved by any

order passed by the Family Court, he would be free

to raise all the contentions in the appeal.

No grounds are made out to transfer the case as

prayed for. The Transfer Petition is accordingly

dismissed.





                                      K.T.SANKARAN,
cms                                        JUDGE.