High Court Kerala High Court

Bindhu.S.G.Nath vs N.Balagopalan on 13 March, 2009

Kerala High Court
Bindhu.S.G.Nath vs N.Balagopalan on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 316 of 2008()


1. BINDHU.S.G.NATH, W/O.N.BALAGOPALAN,
                      ...  Petitioner

                        Vs



1. N.BALAGOPALAN, S/O.M.NANU PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :SRI.V.G.SANKARAN

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

 Dated :13/03/2009

 O R D E R
                               K.T.SANKARAN, J.
                  ------------------------------------------------------
                        TR.P.(C) NO. 316 OF 2008
                  ------------------------------------------------------
                     Dated this the 13th March, 2009


                                     O R D E R

There are three cases as between the petitioner and the

respondent, pending before the Family Court, Thiruvananthapuram and

the Family Court, Palakkad. O.P.(HMA) No.1184 of 2007 was filed by the

respondent – husband, before the Family Court, Thiruvananthapuram,

against the petitioner – wife, for restitution of conjugal rights. O.P.(G&W)

No.67 of 2008 was filed by the respondent before the Family Court,

Thiruvananthapuram for custody of the child. O.P.No.732 of 2008, before

the Family Court, Palakkad was filed by the wife for divorce. All the three

cases are pending. The petitioner-wife has filed this Transfer Petition,

seeking transfer of the two cases pending before the Family Court,

Thiruvananthapuram to the Family Court, Palakkad, where O.P.No.732 of

2008 is pending.

2. Both the parties belong to Thiruvananthapuram. The wife is

employed at Palakkad. The husband is employed at Calicut. The

husband has challenged the jurisdiction of the Family Court, Palakkad to

entertain O.P.No.732 of 2008. According to the husband, the Family

Court, Palakkad has no jurisdiction to try the case.

TR.P.(C) NO.316 OF 2008

:: 2 ::

3. If the two cases at Family Court, Thiruvananthapuram are

prosecuted there, the husband as well as the wife will have to travel from

Calicut and Palakkad respectively, to Thiruvananthapuram. As things

stand, the husband has to attend the Family Court, Palakkad as well, so

long as his contention regarding lack of jurisdiction is not decided in his

favour. It is only proper that all the three cases are tried before the same

Family Court. Which court shall try the cases is the question. I do not

think that either the husband or the wife desires the cases to be tried by

the Family Court, Thiruvananthapuram because both would be put to

great prejudice if the cases are tried before the Family Court,

Thiruvananthapuram. Then the next question is whether the Family

Court, Kozhikode or the Family Court, Palakkad shall try the cases,

notwithstanding the challenge of the territorial jurisdiction of the Family

Court, Palakkad to try O.P.No.732 of 2008. The fact remains that the wife

is employed at Palakkad. The comparative hardship of the husband and

wife to attend the Family Court, Kozhikode or Palakkad, as the case may

be, is to be taken note of. I am of the view that the wife would be put to

great prejudice than the husband if the cases are to be tried by the Family

Court, Kozhikode. Taking into account all the relevant facts, I am of the

view that it would be ideal to both parties if all the cases are tried and

disposed of by the Family Court, Palakkad.

TR.P.(C) NO.316 OF 2008

:: 3 ::

Accordingly, the Transfer Petition is allowed. O.P.(HMA) No.1184

of 2007 and O.P.(G&W) No.67 of 2008, pending before the Family Court,

Thiruvananthapuram shall stand transferred to the Family Court, Palakkad

where O.P.No.732 of 2008 is pending. It is made clear that the order in

the Transfer Petition will not affect the contention of the husband that the

Family Court, Palakkad has no jurisdiction to try O.P.No.732 of 2008.

Registry shall communicate the order to the Family Court, Palakkad and

the Family Court, Thiruvananthapuram.

(K.T.SANKARAN)
Judge

ahz/