IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 113 of 2007()
1. K.JYOTHI, 26 YEARS,
... Petitioner
Vs
1. ARUNKUMAR, AGED 33 YEARS,
... Respondent
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/09/2007
O R D E R
M.N.Krishnan, J.
========================
Tr.P(C).No.113 of 2007
========================
Dated this the 14th day of September, 2007.
JUDGMENT
This Transfer Petition is filed by the wife in a case for
divorce, which is pending before the Family Court, Malappuram
as O.P.(FC) No.2007. The wife has filed an application,
M.C.No.155 of 2007 and it is pending before the Family Court at
Palakkad. It is submitted that the petitioner has to travel about
75 kms. to reach Perinthalmanna and there is considerable
difficulty for her for the reason that her father is ailing from heart
disease. Therefore, there is nobody to accompany her.
2. Respondent had been served. He remained absent. The
averments in the Transfer Petition remain uncontroverted.
Further, reasons stated also appear to be genuine. Therefore,
taking into consideration the entire circumstances, I direct that
O.P.(F.C.)No.26 of 2007 pending before the Family Court,
Malappuram be transferred to the Family Court at Palakkad.
Whether this matter has to be taken up for trial in a Camp sitting
Tr(P.(C)113/07 -: 2 :-
at Ottapalam is a matter which is within the exclusive parameters
of the Family Court at Palakkad. Since the respondent had not
appeared before this Court, I direct the Family Court,
Malappuram to intimate about the transfer to him before
effecting the actual transfer.
Transfer Petition is disposed of as above.
M.N.Krishnan,
Judge.
ess 15/9