High Court Kerala High Court

Anju.P.G. vs Muralikrishnan on 18 June, 2010

Kerala High Court
Anju.P.G. vs Muralikrishnan on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 121 of 2010()


1. ANJU.P.G., D/O.GEETHA SANKAR,
                      ...  Petitioner

                        Vs



1. MURALIKRISHNAN, S/O.MOHANAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/06/2010

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                               Tr.P.(C) No.121 of 2010
                             --------------------------------------
                      Dated this the 18th day of June, 2010.

                                          ORDER

Respondent is served but there is no response.

2. This petition is filed by the wife seeking transfer of O.P.No.114 of

2010 pending in Family Court, Thiruvalla to Family Court, Kottarakkara where

O.P.Nos.291 of 2010 and 292 of 2010 and M.C.No.94 of 2010 are pending. It is

stated in the petition that petitioner is a resident of Pathanapuram in Kollam

District and that she has already instituted O.P.Nos.291 of 2010 and 292 of 2010

and M.C.No.94 of 2010 in Family Court, Kottarakkara. She has to travel a long

distance from her place of residence to reach Family Court, Thiruvalla where

respondent has filed O.P.No.114 of 2010 seeking restitution of conjugal rights. It

is also stated that there is nobody to accompany petitioner to the Family court at

Thiruvalla. The Supreme Court in Sumitha Singh v. Kumar Sanjay and

another (AIR 2002 SC 396) has stated that in matrimonial proceedings

while court considers prayer for transfer convenience of the wife has to be

looked into. True, each case should be decided on the facts and circumstances

of that case. Having regard to the inconvenience of wife who has to go from her

place of residence to Thiruvalla and also taking into account the fact that three

cases filed by her are pending in Family Court, Kottarakkara I am inclined to

allow this petition.

Tr.P(C) No.121/2010

2

Resultantly this petition is allowed in the following lines:

i. O.P.No.114 of 2010 pending in Family Court, Thiruvalla is

withdrawn from that court and transferred to Family Court, Kottarakkara.

ii. The transferor court shall, while transmitting records of the case to

the transferee court fix the date for appearance of parties in the transferee

court with due intimation to the counsel on both sides.

I.A.No.1062 of 2010 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks