High Court Kerala High Court

Bindu K.Ann vs Biju Ninan on 3 June, 2008

Kerala High Court
Bindu K.Ann vs Biju Ninan on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 65 of 2008()


1. BINDU K.ANN, D/O.KIRIYAN, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. BIJU NINAN, AGED ABOUT 35 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.K.BABU (VETTAKALAYIL)

                For Respondent  :SRI.C.S.SUNIL

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/06/2008

 O R D E R
               M. SASIDHARAN NAMBIAR, J.

                 ------------------------------------------

                  Tr.P.(C) .No. 65 of 2008
                 ------------------------------------------

             Dated this the 3rd day of June, 2008



                                ORDER

Petitioner is the wife and respondent is the husband.

Their marriage was solemnized on 22.10.2007.

Respondent husband filed O.P.57 of 2008 before Family

Court, Kottayam for declaration that their marriage is null

and void alleging that petitioner was not mentally sound at

the time of the marriage. This petition is filed for a

transfer of that petition to Family Court, Kottarakkara

contending that it is not possible to contest the case at

Kottayam. Learned counsel appearing for petitioner and

respondent heard. The argument of the learned counsel

appearing for petitioner is that petitioner is having

treatment at Kottayam and in such circumstances there is

no necessity to transfer the case to Kottarakkara.

2. Petitioner wife is admittedly a resident of

Vilayanthoor Muri of Ummannoor Village of Kottarakkara

Taluk. There is force in the submission of the petitioner

TrP.C 65/08 2

that it is not possible for her to contest the case at Ettumanoor.

It has more force when the husband is alleging that she is

mentally ill. In such circumstances the petition is allowed. The

O.P 57 of 2008 on the file of Family Court, Kottayam is

withdrawn and transferred to Family Court, Kottarakkara for

disposal in accordamce with law.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-