High Court Kerala High Court

K.M.Rajan vs Rathikumari on 2 September, 2008

Kerala High Court
K.M.Rajan vs Rathikumari on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 204 of 2008()


1. K.M.RAJAN, KOTTAYARIKIL KOSADI,
                      ...  Petitioner

                        Vs



1. RATHIKUMARI, CHETTUKADAVIL,
                       ...       Respondent

                For Petitioner  :SRI.T.R.ASWAS

                For Respondent  :SRI.K.A.HASSAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/09/2008

 O R D E R
              M.Sasidharan Nambiar,J.
              =======================
              Tr.P(C) No.204 of 2008
              =======================
    Dated this the 2nd day of September, 2008

                     O R D E R

The petitioner is the husband and respondent

the wife. This petition is filed under section 24

of Code of Civil Procedure to transfer

O.P.1075/2008 a petition filed by the respondent

before Family Court, Ernakulam so that it could be

tried along with O.P.1076/2007 the petition filed

by the petitioner.

2. Learned counsel appearing for petitioner

and respondent were heard.

3. Learned counsel appearing for respondent

submitted that in view of the pendency of

O.P.1076/2007 before Family Court, Ettumanoor,

there is no objection for transferring

O.P.1075/2008 from Family Court, Ernakulam to that

court. As both petitions are to be heard by the

same Family Court, petition is allowed.

O.P.1075/2008 on the file of Family Court Ernakulam

Tr.P(C)204/2008 2

is withdrawn and transferred to Family Court,

Ettumanoor to be tried along with O.P.1076/2007.

M.Sasidharan Nambiar
Judge
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

CRL.R.P.NO. /08

———————

ORDER

MARCH,2008