High Court Kerala High Court

Chandraprabha vs Shyju on 20 November, 2009

Kerala High Court
Chandraprabha vs Shyju on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 239 of 2009()


1. CHANDRAPRABHA, AGED 23 YEARS,
                      ...  Petitioner
2. ANUSREE, AGED 2 YEARS,

                        Vs



1. SHYJU, AGED 36 YEARS, VILAYIL HOUSE,
                       ...       Respondent

2. RADHA, WIFE OF GOPI, VILAYIL HOUSE,

3. SINDHU, DAUGHTER OF RADHA,

4. GOPI, SON OF GOVINDAN,

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :SRI.LATHEESH SEBASTIAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :20/11/2009

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                ----------------------------------------
            Tr.P.(C).Nos. 239 AND 296 OF 2009
                    --------------------------------
        Dated this the 20th day of November 2009
        ----------------------------------------------------------

                                ORDER

Both these petitions are filed under Section 24 of

the Code of Civil Procedure. Transfer petition No. 296 of

2009 is filed by the two petitioners, the husband and child,

as against the wife and her close relatives. O.P Transfer

petition No. 239 of 2009 is also filed by two petitioners, the

wife and the child against her husband and also three

others, her close relatives. Second petitioner in both the

petitions is common, the child aged two years, born out of

the wedlock of the spouses. In respect of the child, for its

custody, rival claims have been set up by the father and

mother initiating proceedings in two different Family Courts.

The husband has filed O.P No.828/2009 before the Family

Court, Nedumangad for the custody of the child under the

provisions of the Guardian and Wards Act 1890. Similarly,

wife has filed O.P No. 630/2009 for the custody of the minor

Tr.P.(C).Nos. 239 AND 296 OF 2009 Page numbers

child before the Family Court, Kottarakara. She has also

filed another petition before the very same Family Court as

O.P No.626/2009 against the husband for the return of her

ornaments, valuables etc. Husband seeks transfer of both

the above petitions to the Family Court, Nedumangad where

the petition filed by him as O.P No. 828/2009 is pending

consideration. Wife has filed the other transfer petition

seeking transfer of the petition O.P No. 828/2009 from the

Family Court, Nedumangad to the Family Court, Kottarakara

where two petitions filed by her are pending.

2. Both parties were referred to mediation to see

whether there is another chance of settlement. But the

mediation has failed, and the report informing its failure has

been presented before this court.

3. So far as the transfer of the proceedings under

the Guardian and Wards Act when rival claims are raised by

the spouses to get the custody of the child, I find, primarily

Tr.P.(C).Nos. 239 AND 296 OF 2009 Page numbers

the question of jurisdiction of the court concerned to

entertain such a petition under the Guardian and Wards Act

with reference to Section 9 of that Act has to be resolved

and it will not be proper and appropriate for this court to

pass any order of transfer from one court to another as

desired by the parties in their respective petitions. It is open

to the parties to move application before the Family Court

requesting for an adjudication on the question of jurisdiction

before proceeding with the trial of the petitions to have a

determination which family court is having jurisdiction to

entertain a proceeding under the Guardian and Wards Act in

respect of the ward. That being so, I find the transfer

petition filed by the wife as O.P No. 239/2009 has to be

closed reserving her right to challenge the jurisdiction of the

Family Court, Nedumangad to entertain a petition in respect

of the second petitioner, minor child before that court, if so

advised. The case canvassed by the husband for transfer of

the petitions filed by the wife from the Family Court,

Kottarakara to the Family Court, Nedumangad is primarily

Tr.P.(C).Nos. 239 AND 296 OF 2009 Page numbers

built upon his physical ailments. He is physically

handicapped and so much so, it is practically impossible for

him to reach the Family Court, Kottarakara without being put

to severe inconvenience and difficulties is the case of the

husband. The learned counsel for the husband would

contend further that only the Family Court, Nedumangad has

jurisdiction to entertain the petitions filed by the wife before

the Family Court, Kottarakara. With respect to that

question, it may not be proper for this court to express any

opinion as that is a matter to be canvassed before the

Family Court for consideration and decision, presenting all

facts necessary to establish that court has no jurisdiction to

entertain the petition. In a matrimonial proceeding,

needless to point out the convenience of the wife has to be

given preference in the matter of transfer of the proceeding

from one Family Court to another. True, the physically

handicap of the husband, which is canvassed deserves to be

taken note of where there is justifiable ground for transfer of

the petition filed by the wife in one Family Court to another

Tr.P.(C).Nos. 239 AND 296 OF 2009 Page numbers

as desired by the husband. In the given facts of the case, it

is seen that the two year old minor child is presently under

the custody of the husband. So far as an infant is concerned

at least during the stage of infancy, its custody with the

mother may be required for its well being, both physically

and mentally. A mother already deprived of the custody of

the child is asked to defend a prosecution at a Family Court

which is situate at a considerable distance away from her

present place of residence. The learned counsel for the wife

submits that presently the wife is residing with her maternal

uncle at Kadakkal. Naturally in view of the estrangement of

the spouses to prosecute her case which she has filed before

the Family Court, Kottarakara she has to depend upon one

or other of her close relatives. Weighing the hardship and

inconvenience to be suffered by the respective parties, I find

this court cannot be oblivious to the difficulties that are

likely to be faced by the wife if she is compelled

to go over to Nedumangad against her wishes to

prosecute the petition which she had already presented

Tr.P.(C).Nos. 239 AND 296 OF 2009 Page numbers

before the Family Court, Kottarakara. In case the husband

has a case that Family Court, Kottarakara has no jurisdiction

to entertain the petition presented by her before that court,

It is open to him to take appropriate steps for determination

of the question of jurisdiction seeking appropriate orders

thereof. On the facts presented, I find, on the ground that

the husband is a physically handicapped person, it will not

be proper nor correct to transfer the petition filed by the

wife to the Family Court, Nedumangad as desired by him.

Both the transfer petitions are disposed as indicated above.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv

Tr.P.(C).Nos. 239 AND 296 OF 2009 Page numbers