High Court Kerala High Court

Dr.Rajeena vs Sabu Raj on 5 January, 2011

Kerala High Court
Dr.Rajeena vs Sabu Raj on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 149 of 2010()


1. DR.RAJEENA, W/O.SABU RAJ,
                      ...  Petitioner

                        Vs



1. SABU RAJ, S/O.THANKAPPAN KRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.C.K.SAJEEV

                For Respondent  :SRI.N.R.SURESH KUMAR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/01/2011

 O R D E R
                     K.T.SANKARAN, J.
                 ---------------------------------
                  Tr.P.(C).No.149 of 2010
                -----------------------------------
           Dated this the 5th day of January, 2011




                         ORDER

The respondent filed O.P.(HMA) No.460 of 2010

before the Family Court, Thiruvananthapuram, for

restitution of conjugal rights. The petitioner is the wife of

the respondent. The prayer in this Transfer Petition is to

transfer the case to the Family Court at Alappuzha.

2. The learned counsel for the respondent submitted

that the respondent has no objection in transferring the

case to the Family Court, Alappuzha. The counsel

submitted that for achieving that object, it was not

necessary for the petitioner to make unfounded allegations

against the respondent.

3. Heard the learned counsel for the petitioner and

Tr.P.(C) No.149/2010 2

the learned counsel for the respondent.

4. The learned counsel for the petitioner submitted

that in view of the submission made by the respondent, the

allegations made against the respondent are not pressed for

the purpose of this Transfer Petition.

Accordingly, the Transfer Petition is allowed. O.P.(HMA)

No.460 of 2010, Family Court, Thiruvananthapuram, shall

stand transferred to the Family Court, Alappuzha. The Family

Court, Thiruvananthapuram, shall transmit the records of the

case to the Family Court, Alappuzha. The parties shall

appear before the Family Court, Alappuzha, on 21st

February, 2011.

K.T.SANKARAN
JUDGE
csl