High Court Kerala High Court

Asa K.A. vs Latheesh on 13 October, 2010

Kerala High Court
Asa K.A. vs Latheesh on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 277 of 2010()


1. ASA K.A., D/O. HARIDASAN KIDAV,
                      ...  Petitioner

                        Vs



1. LATHEESH, S/O. BALAN,
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURESH

                For Respondent  :SMT.M.LISHA

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/10/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                     Tr.P(C) No.277 of 2010
            ====================================
          Dated this the 13th    day of October, 2010


                           O R D E R

Respondent is served on this petition but there is no

response.

2. This petition is filed by the wife seeking transfer of

O.P. No.668 of 2010 from Family Court, Kozhikode to Family

Court, Ernakulam. According to the petitioner she was seduced by

the respondent and compelled to enter into a register marriage.

She happened to do so under threat from the respondent.

Petitioner is a resident of Kozhikode and was working there in a

private company. On account of threat from the respondent and

others she got a transfer to Ernakulam and is now working in a

private company at Ernakulam and staying in a hostel at

Ernakulam. Respondent filed O.P. No.668 of 2010 in Family Court,

Kozhikode seeking restitution of conjugal rights. Petitioner has

filed O.P No.990 of 2010 in Family Court Ernakulam seeking

divorce. Petitioner states that there is nobody to accompany her

to go to Kozhikode. She has much difficulty to contest the case at

Kozhikode also considering the distance between her place of

Tr.P(C) No.277 of 2010
-: 2 :-

stay/work and Kozhikode. In the circumstances petitioner

requested for transfer.

3. The Supreme Court in Sumitha Singh v. Kumar

Sanjay and Another (AIR 2002 SC 396) and Arti Rani v.

Dharmendra Kumar Gupta ([2008] 9 SCC 353) has stated

that while considering request for transfer of matrimonial

proceedings convenience of the wife has to be looked into. That

of course does not mean that inconvenience if any of the

husband has to be ignored. It is not disputed that O.P. No.990 of

2010 filed by petitioner is pending consideration in Family Court,

Ernakulam. That is a petition filed for divorce. Respondent has

not so far requested for transfer of that case to Family Court,

Kozhikode for any reason whatsoever. It is stated by petitioner

that she finds it difficult to travel all the distance from her place of

stay/work to Kozhikode to contest the case. In the nature of the

reliefs claimed it is necessary that both the cases are tried and

disposed of by the same court. Having regard to these facts and

considering the comparative hardship of petitioner I am

persuaded to think that hardship of the wife if the case is not

transferred to Family Court, Ernakulam outweighs the

inconvenience that may be caused to the husband if case is

Tr.P(C) No.277 of 2010
-: 3 :-

transferred to Family Court, Ernakulam. Hence I am inclined

to allow the request of petitioner.

Resultantly, the petition is allowed in the following lines:

(i) O.P No.668 of 2010 pending in Family

Court, Kozhikode is withdrawn from that court and

made over to Family Court, Ernakulam.

(ii) The transferor court while transmitting

records of the case to the transferee court shall fix

the date for appearance of parties in the transferee

court with due intimation to the counsel on both

sides.

(iii) Family Court, Ernakulam shall ensure

that O.P.No.668 of 2010 (being transferred to it) and

O.P. No.990 of 2010 pending in that court are

posted as far as possible on the same dates.


Tr.P(C) No.277 of 2010
                                -: 4 :-


           (iv)    It is made clear that    except when

physical presence of the respondent in the transferee

court is necessary he can appear through counsel.

THOMAS P. JOSEPH, JUDGE.

vsv