High Court Kerala High Court

C.K.Sreesha vs Sujith.M.K. on 17 December, 2009

Kerala High Court
C.K.Sreesha vs Sujith.M.K. on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 334 of 2009()


1. C.K.SREESHA,D/O.KUMARAN,
                      ...  Petitioner

                        Vs



1. SUJITH.M.K.,S/O.JAYACHANDRAN,
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :SRI.C.K.PAVITHRAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/12/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                       Tr.P.C.No.334 of 2009
                    ---------------------------------
             Dated this the 17th day of December, 2009

                               O R D E R

Petitioner is for transfer filed under Section 24 of the CPC.

Petitioner is the wife and respondent the husband. Wife has filed

a petition for maintenance for herself and minor child and that

petition numbered as M.C.No.485 of 2009 is pending on the file

of the Family Court, Kannur. Husband has filed a petition for

divorce as O.P.No.1596 of 2009 and that petition is pending

before the Family Court, Ernakulam. Wife seeks transfer of the

petition filed by the husband to the Family Court, Kannur.

2. Notice given, respondent/husband has entered

appearance. A counter is filed opposing the application. A

medical certificate is also produced to substantiate the objection

raised that the petitioner suffers from mental illness.

3. I heard the counsel on both sides.

4. From the submissions made and the facts and

circumstances presented, I find that, a child born out of the

wedlock, a boy aged 7 years, is now under the custody and care

Tr.P.C.No.334 of 2009

2

of the mother. That child is already deprived of the love, care

and affection of the father in view of the estrangement of the

spouses. If the mother/wife is compelled to go over to

Ernakulam, naturally, she has to take the child too to that place

whenever she attends the Family Court or leave him unattended.

Whatever the course be followed it will have disastrous effect on

the wellbeing of the child, both mentally and physically. Concern

for the child should also be taken into consideration by the court

while considering merit of a transfer petition moved by one or

other party in a matrimonial proceedings. In the given facts of

the case, I find that the request for transfer made by the wife

deserve to be considered sympathetically. Where the husband

contends that he suffers from mental illness it is the case of the

wife that he is a drunkard and he is having problems from

excessive drinking of liquor. Whatever that be, I am not

expressing any opinion on the merit of the rival contentions

canvassed by the parties which has to be considered in the

proceedings pending before the Family Court. Considering the

mental illness canvassed by the husband, there will be a direction

Tr.P.C.No.334 of 2009

3

to the Family Court, Kannur, to consider this case in its camp

sitting at Thalassery after the conciliation process to be followed

in the proceedings are over. If practicable, the Judge, Family

Court, shall also conduct the proceedings of the maintenance

case also in the camp sitting at Thalassery. Subject to the above

observations/directions, O.P.No.1596 of 2009 is ordered to be

transferred from Family Court, Ernakulam to the Family Court,

Kannur. The Judge, Family Court, Ernakulam is directed to

transmit the records of O.P.No.1596 of 2009 to the Family

Court, Kannur. The transferee court on receipt of the records

shall issue notice to the parties for their appearance.

Transfer petition is disposed of as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-