High Court Kerala High Court

Sudha A. vs Premakumaran on 15 July, 2010

Kerala High Court
Sudha A. vs Premakumaran on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 194 of 2010()


1. SUDHA A.,D/O.NARAYANANKUTTY,
                      ...  Petitioner

                        Vs



1. PREMAKUMARAN, S/O.PADMANABHAN,
                       ...       Respondent

                For Petitioner  :SRI.M.R.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/07/2010

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                               Tr.P.(C) No.194 of 2010
                             --------------------------------------
                      Dated this the 15th day of July, 2010.

                                          ORDER

This petition is filed by the wife seeking transfer of O.P. No.332 of 2010

from Family Court, Palakkad to Family Court, Thrissur. That is a petition filed

by the respondent/husband for restitution of conjugal rights. Petitioner has

already filed O.P.No.230 of 2010 seeking divorce, O.P.No.488 of 2010 for return

of gold ornaments, etc. and M.C.No.154 of 2010 for maintenance against

respondent/husband in the Family Court, Thrissur and those cases are pending

in that court. Petitioner states that it is necessary that O.P.No.332 of 2010 is

tried along with the cases pending in Family Court, Thrissur. It is stated that

she is a resident of Pattiparambu, near Thrissur and has to travel a lot to

reach Family Court, Palakkad if O.P.No.332 of 2010 continued to be in that

court. In the circumstances she has requested for transfer. Respondent denies

various allegations made against him and states that there is no reason to

transfer O.P.No.332 of 2010 from Family Court, Palakkad .

2. 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. It is not disputed that petitioner is a resident of Pattiparambu

Tr.P.(C) No.194/2010

2

near Thrissur while respondent is staying at Olavakkode in Palakkad District. It

is unnecessary to go into correctness of the allegations made by petitioner in

this petition against respondent. What is required to be decided is only whether

it is convenient to transfer the case to Family Court, Thrissur. Admittedly three

cases involving the parties are pending in the Family Court, Thrissur. Petitioner

has to travel from her place of residence to Palakkad if the case continued at

that place. She may have to be accompanied by some relative. It involves

additional expense also for her. Respondent has to attend Family Court,

Thrissur to contest the cases pending against him in that court. Considering all

these aspects and also that transfer of the case to Thrissur will not cause that

much inconvenience to the respondent/husband, I am inclined to allow this

petition.

Resultantly this petition is allowed in the following lines:

i. O.P. No.332 of 2010 pending in Family Court, Palakkad is

withdrawn from that court and made over to Family Court, Thrissur.

ii. Family Court, Thrissur will ensure that all the cases between

petitioner and respondent are posted on the same dates, as far as possible.

Tr.P.(C) No.194/2010

3

iii. It is made clear that except when the physical presence of

respondent is required in the transferee court it is open to him to appear through

counsel.

iv. The transferor court shall, while transmitting records of the case to

the transferee court fix the date for appearance of parties in the transferee

court with due intimation to the counsel on both sides.

I.A.No.1653 of 2010 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks