High Court Kerala High Court

Ambily Babu vs Abhilash.K.S on 11 October, 2010

Kerala High Court
Ambily Babu vs Abhilash.K.S on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 105 of 2010()


1. AMBILY BABU, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. ABHILASH.K.S, AGED 34 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  :SRI.P.SANTHOSH  (PODUVAL)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/10/2010

 O R D E R
                   THOMAS P JOSEPH, J.
                  ----------------------------------------
                     Tr.P(C).No.105 of 2010
                  ---------------------------------------
              Dated this 11th day of October, 2010

                                ORDER

Heard counsel on both sides. Petition is not opposed.

2. Request of petitioner/wife is to transfer O.P.No.863 of

2009 from Family Court, Thrissur to Family Court, Kollam.

Petitioner is a resident of Chathannoor, in Kollam District while

respondent/husband belongs to Poothodu, in Thrissur District.

Transfer of the case to Family Court, Kollam will be convenient to

the petitioner since otherwise she has to travel a long distance.

Learned counsel for respondent has also not opposed the petition.

Hence this petition is only to be allowed.

Resultantly this petition is allowed in the following lines:

(i) O.P.No.863 of 2010 pending in Family

Court, Thrissur is withdrawn from that court and

made over to Family Court, Kollam

(ii) The transferor court shall transmit

records of the case to the transferee court with

due intimation to the counsel on both sides as to

the date of appearance in the transferee court.

(iii) It is made clear that except when

physical presence of respondent is necessary,

respondent can appear in the transferee court

through his counsel.

(THOMAS P JOSEPH, JUDGE)
Sbna/-