High Court Madras High Court

C.Mageswari vs M.Dhandaudhapani on 12 October, 2009

Madras High Court
C.Mageswari vs M.Dhandaudhapani on 12 October, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 12.10.2009

CORAM:

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

Tr.C.M.P. No.279 of 2009
and 
M.P.No.1 of 2009

 
C.Mageswari						...Petitioner								
					       Vs.                                                                                                                                                                                                                                                                                                              
M.Dhandaudhapani					... Respondent 
							     	
								    
Prayer : Petition filed under Section 24 of C.P.C. to withdraw the H.M.O.P.No.328 of 2009 pending on the file of Family Court at Madurai and transfer the same to SuCourt at Poonamallee to try jointly with H.M.O.P.No.179 of 2009.


                  	For Petitioner         : M/s.M.Christopher

			For Respondent      : K.Thangavelu

                 				......
			
					O R D E R

This transfer petition is filed by the wife to transfer the H.M.O.P.No.328 of 2009 to Sub Court at Poonamallee to try along with H.M.O.P.No.179 of 2009.

2. Respondent appears through counsel and expressed the apprehension of the respondent that the parents of the revision petitioner are influential people at Poonamallee and police complaints have been lodged against the respondent/ husband. Therefore, the learned counsel for the respondent pleads that the matter may be transferred to the family Court at Chennai and not as prayed for in the transfer petition. Learned counsel for the revision petitioner is agreeable to transfer the matter to the Family Court, Chennai.

3. Considering the submissions made by the learned counsel for both sides, the HMOP No. 328 of 2009 pending on the file of the Family Court at Madurai and the H.M.O.P.No. 179 of 2009 pending on the file of the Sub Court, Poonamallee are withdrawn and transferred to the file of the Principal Family Court, Chennai. This transfer petition is ordered accordingly. Consequently, MP No. 1 of 2009 is closed. No costs.

12.10.2009
Index: No
Internet: yes

To

1.The Presiding Officer,
Family Court at Madurai.

2.The Sub Court, Poonamallee .

3.The Principal Family Court,
Chennai.

R.SUDHAKAR,J.,

Tr.C.M.P.No.279 of 2009

12.10.2009