High Court Kerala High Court

Bindhu vs Ranjith Babu on 22 November, 2010

Kerala High Court
Bindhu vs Ranjith Babu on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 107 of 2010()


1. BINDHU, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. RANJITH BABU, AGED 37,
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/11/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
             ====================================
                       Tr.P(C) No.107 of 2010
             ====================================
         Dated this the 22nd     day of November,     2010


                             O R D E R

This petition is filed by the wife aged about 31 years seeking

transfer of O.P. No.268 of 2010 from Family Court, Kozhikode to

Family Court, Kannur. That is a petition filed by the respondent-

husband for restitution of conjugal rights. Petitioner states that she

finds it difficult to travel the distance of more than 150 kms from

Kannur to Family Court, Kozhikode and contest the case.

2. Notice of the petition was ordered to the respondent

but it was returned with the endorsement, ‘left, not known’.

Thereon I directed that petitioner may serve notice on the counsel

for respondent in the trial court. Learned counsel for petitioner

submitted that though notice was served on counsel for

respondent in the trial court, he has refused to accept it. Thereon

I directed petitioner to take necessary steps to serve notice on

respondent. Petitioner applied for paper publication and that was

allowed. Paper publication is produced. There is no appearance

of respondent.

Tr.P(C) No.107 of 2010
-: 2 :-

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 of the husband has

to be ignored. Petitioner is a resident of Uliyil, in Kannur District

while respondent belongs to Nellikod amsom in Kozhikode Taluk.

The case is now pending in Family Court, Kozhikode. Petitioner

has to travel more than 150 kms from her place of residence to

Family Court, Kozhikode to contest the case. Petitioner is aged

about 31 years. It will be difficult for her to travel all the

distance from her place of residence to Kozhikode to contest the

case. She may have to be accompanied by some of her relatives.

That involves expenses also. Having considered the comparative

hardship of the parties I am persuaded to think that hardship is

more on petitioner if request for transfer is not allowed. The

inconvenience if any caused to the respondent can be reduced to

some extent by permitting him to appear through counsel except

when his physical presence is necessary. Hence I am inclined to

allow this petition.

Tr.P(C) No.107 of 2010
-: 3 :-

Resultantly, this petition is allowed in the following lines:

            (i)    O.P.No.268 of 2010     pending in Family

     Court, Kozhikode     is withdrawn from that court and

     made over to Family Court, Kannur.




(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) It is made clear that except when

physical presence of respondent in the transferee

court is necessary he can appear through counsel.

THOMAS P. JOSEPH, JUDGE.

vsv