High Court Kerala High Court

Anitha vs Sudharsanan on 16 January, 2008

Kerala High Court
Anitha vs Sudharsanan on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 188 of 2006()


1. ANITHA, D/O.ANANDAN,
                      ...  Petitioner

                        Vs



1. SUDHARSANAN, S/O.SIVADASAN,
                       ...       Respondent

2. THE LIFE INSURANCE CORPORATION

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :SRI.VAKKOM N.VIJAYAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/01/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                   Tr.P.C. Nos. 188 & 189 OF 2006
                            ---------------------
              Dated this the 16th day of January, 2008

                                 ORDER

Tr.P.C. No. 188/06 is preferred to transfer O.P. 1199/05

pending before the Family Court, Nedumangadu, to Family Court,

Thiruvananthapurm. Tr.P.C. No. 189/06 is preferred to transfer O.P.

1198/05 pending before the Family Court, Nedumangadu, to Family

Court, Thiruvananthapurm.

2. Heard the learned counsel for the petitioner/wife and

respondent/husband. It is very strongly contended by the learned

counsel for the petitioner that if the case is tried at Nedumangadu, it

will cause great inconvenience to the petitioner for the reason that

she has to board two buses to reach Nedumangadu, which is

comparatively having a little more distance than from attending the

Family Court, Thiruvananthapuram. First of all, it is always the

intention of the legislature that has to be taken note of. As the

specific court is conferred with jurisdiction of trying a case the power

under Section 24 of the civil procedure code cannot be arbitrarily

exercised to take away the jurisdiction of that court. I am absolutely

Tr.P.C. Nos. 188 & 189/06 2

conscious of the fact that women are weaker section of the Society

and there may be difficulty for them too. But in all cases it is not so.

It is true that these two cases were filed in the Family Court,

Thiruvananthapuram, which was later transferred on account of the

establishment of a new Family Court. Family Court, Nedumangadu,

is comparatively a lighter court than the Family Court,

Thiruvananthapuram. The contention that one has to change the

bus or one has to travel about 30Kms. more is not a valid reason for

transfer. The Apex court in the decision reported in Anindita Das v.

Srijit Das [2006 (9) SCC 197] had given a caution that each case

has to be decided on the facts of that case. The Apex court held that

“At one stage the Supreme Court was showing leniency to ladies.

But since then it has been found that a large number of transfer

petitions are filed by women taking advantage of the leniency show

by the Supreme Court. On an average at least 10 to 15 transfer

petitions are on board of each court on each admission day. It is,

therefore, clear that leniency of the Supreme Court is being misused

by the women. The Supreme Court is now required to consider each

petition on its merit.”

3. Therefore, the court has to be guarded when it

Tr.P.C. Nos. 188 & 189/06 3

entertains a transfer application. Otherwise it may lead to a situation

where the parties will be at liberty to choose a forum whereby the

mandate of the legislature is done away with. I feel there are no

sufficient grounds to effect the transfer. But, at the same time I make

it clear that when the petitioner or the respondent in the case is not

able to attend the court on account of their inconvenience and if they

move application for exemption that may be liberally granted and the

insistence of the party’s personal appearance be dispensed with

unless there is real reasons for their presence before the court. For

other formal postings, the attendance of the parties shall not be

insisted by the court.

With these observations, the transfer petitions are

dismissed.

M.N.KRISHNAN, JUDGE

vps

Tr.P.C. Nos. 188 & 189/06 4