High Court Kerala High Court

Honey vs Bonnie Marwin D’Silva on 18 October, 2010

Kerala High Court
Honey vs Bonnie Marwin D’Silva on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 273 of 2010()


1. HONEY,D/O.JOHN RAYMOND,RESIDING AT
                      ...  Petitioner

                        Vs



1. BONNIE MARWIN D'SILVA,AGED 38 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.NAVEEN THOMAS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/10/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     Tr.P(C) NO.273 of 2010
            ====================================
           Dated this the 18th  day of October, 2010


                            O R D E R

This petition is filed by the wife seeking transfer of O.P.

No.373 of 2010 from Family Court, Ernakulam to Family Court,

Kollam. That is a petition filed by the respondent for restitution of

conjugal rights. Petitioner who is a resident of Pallithottam, in

Kollam District filed O.P. No.883 of 2009 in Family Court, Kollam

against respondent for recovery of money, gold ornaments, etc.

She states that she is staying with her parents at Pallithottam, in

Kollam District along with her minor child. She finds it difficult to

travel to Family Court, Ernakulam. Moreover O.P. No.883 of 2009

is pending in Family Court, Kollam and if the cases continued in

two courts she has to attend both the courts. Hence she requested

for transfer of the case from Family Court, Ernakulam to Family

Court, Kollam.

2. Petition is opposed by respondent. It is stated that

petitioner is working as a Teacher at Chalakkudy, in Thrissur

District staying in a hostel at Chalakkudy. Hence it is not difficult

for petitioner to attend Family Court, Ernakulam which is midway

Tr.P(C) No.273 of 2010
-: 2 :-

from her place of residence to place of employment. According to

the learned counsel convenience of petitioner was also taken into

account while filing O.P. No.373 of 2010 in Family Court,

Ernakulam.

3. The Supreme Court in Sumitha Singh v. Kumar

Sanjay and another (AIR 2002 SC 396) and Arti Rani v.

Dharmendra Kumar Gupta ([2008] 9 SCC 353) has stated

that while considering request for transfer of matrimonial

proceedings convenience of the wife has to be looked into. That

of course does not mean that inconvenience of the husband has

to be ignored. It is not disputed that petitioner is working as

Teacher in a private school at Chalakkudy. Leaned counsel states

that petitioner cannot attend the courts every now and then since

the school being a private school, she has to attend the school

on Saturdays as well. It is stated that if the cases are tried in

two courts she has to take leave for two days. It is true that in

connection with the job petitioner has to go to Chalakkudy. I must

note that she is staying in a hostel at Chalakkudy. Going to the

school where she is working is different from going to the court.

There, petitioner has to face the estranged husband and

probably, his relatives also. In such a situation a young lady like

Tr.P(C) No.273 of 2010
-: 3 :-

petitioner requires assistance from her relatives who may have to

accompany her. In the circumstances mere fact that petitioner is

working in Chalakkudy is no reason to reject prayer for transfer of

the case to Family Court, Kollam. Respondent has a contention

that he has already filed objection in O.P. No.883 of 2009 in

Family Court, Kollam and it is not necessary for him to appear in

that court every now and then. Convenience of both parties

require that the cases are consolidated in the same court.

Inconvenience if any of respondent can be reduced to some

extent by directing that he need appear only when his physical

presence is required. Hence I am inclined to allow this petition.

Resultantly, this petition is allowed in the following lines:

            (i)    O.P.No.373 of 2010      pending in Family

      Court, Ernakulam    is withdrawn from that court and

      made over to Family Court, Kollam.




(ii) The transferor court while transmitting

records of the case to the transferee court shall fix

the date for appearance of parties in the transferee

court with due intimation to the counsel on both

Tr.P(C) No.273 of 2010
-: 4 :-

sides.

(iii) Family Court, Kollam shall ensure that

O.P. No.373 of 2010 (transferred to it) and O.P.

No.883 of 2009 (pending in that court) are posted as

far as possible on the same dates.

(iv) It is made clear that except when

physical presence of respondent in the transferee

court is necessary he can appear through counsel.

THOMAS P. JOSEPH, JUDGE.

vsv