IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 15 of 2010()
1. SMITHA.M.D,D/O.MITHUNJAYAN UNNITHAN,
... Petitioner
Vs
1. R.SANTHOSH
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/04/2010
O R D E R
P.BHAVADASAN, J.
-------------------------
Tr.P.C Nos.305 of 2009 & 15 of 2010
--------------------------
Dated this the 6th April, 2010
O R D E R
These petitions have been filed under Section 24 of the
Code of Civil Procedure seeking transfer of two cases
pending from the Family Court,Nedumangad to Family
Court, Kollam to be tried along with O.P. No.1043/2009. .
2. The marriage between the respondent and
petitioner was solemnised on 19.5.2001 as per the customary
rites and ceremonies prevailing in the Hindu community.
They have two children in the wed lock. It seems that
differences of opinion arose between them and they decided
to separate. Several allegations have been raised in the
petition which are not relevant for the present purpose.
Petitioner says that her parents are aged and she will find it
difficult to attend the case in Family Court, Nedumangad on
the posting dates. There is nobody to accompany her.
Petitioner is residing in Nedumpana in Kollam District and
she has to travel long distance to reach the Family Court,
Nedumangad. This will cause considerable inconvenience to
the petitioner.
Tr.P.C Nos.305 of 2009 & 15 of 2010
2
3. On the basis of the above grounds, she seeks
transfer of two cases pending from the Family Court,
Nedumangad to Family Court, Kollam.
4. Learned counsel appearing for the respondent says
that he has no objection in allowing the petition.
5. In the light of the statements made in the petition,
it is felt that it is only just and proper to allow this petition.
6. In the light of the stand taken by the respondent,
these petitions are allowed and O.P. No.1085/2009 and O.P.
No.1568/2009 pending before the Family Court, Nedumangad
shall stand transferred to Family Court, Kollam to be tried
along with O.P. No.1043/2009. Parties shall appear before
the Family Court, Kollam on 18.5.2010. The Family Court,
Kollam shall take up the matter and dispose of the same, in
accordance with law, as expeditiously as possible, at any rate,
within six months from the date of re-opening of the courts
after summer vacation.
P.BHAVADASAN, JUDGE
ma
Tr.P.C Nos.305 of 2009 & 15 of 2010
3
Tr.P.C Nos.305 of 2009 & 15 of 2010
4