IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 105 of 2010()
1. AMBILY BABU, AGED 27 YEARS,
... Petitioner
Vs
1. ABHILASH.K.S, AGED 34 YEARS,
... Respondent
For Petitioner :SRI.B.SURESH KUMAR
For Respondent :SRI.P.SANTHOSH (PODUVAL)
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :11/10/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
Tr.P(C).No.105 of 2010
---------------------------------------
Dated this 11th day of October, 2010
ORDER
Heard counsel on both sides. Petition is not opposed.
2. Request of petitioner/wife is to transfer O.P.No.863 of
2009 from Family Court, Thrissur to Family Court, Kollam.
Petitioner is a resident of Chathannoor, in Kollam District while
respondent/husband belongs to Poothodu, in Thrissur District.
Transfer of the case to Family Court, Kollam will be convenient to
the petitioner since otherwise she has to travel a long distance.
Learned counsel for respondent has also not opposed the petition.
Hence this petition is only to be allowed.
Resultantly this petition is allowed in the following lines:
(i) O.P.No.863 of 2010 pending in Family
Court, Thrissur is withdrawn from that court and
made over to Family Court, Kollam
(ii) The transferor court shall transmit
records of the case to the transferee court with
due intimation to the counsel on both sides as to
the date of appearance in the transferee court.
(iii) It is made clear that except when
physical presence of respondent is necessary,
respondent can appear in the transferee court
through his counsel.
(THOMAS P JOSEPH, JUDGE)
Sbna/-