IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 149 of 2010()
1. DR.RAJEENA, W/O.SABU RAJ,
... Petitioner
Vs
1. SABU RAJ, S/O.THANKAPPAN KRISHNAN,
... Respondent
For Petitioner :SRI.C.K.SAJEEV
For Respondent :SRI.N.R.SURESH KUMAR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/01/2011
O R D E R
K.T.SANKARAN, J.
---------------------------------
Tr.P.(C).No.149 of 2010
-----------------------------------
Dated this the 5th day of January, 2011
ORDER
The respondent filed O.P.(HMA) No.460 of 2010
before the Family Court, Thiruvananthapuram, for
restitution of conjugal rights. The petitioner is the wife of
the respondent. The prayer in this Transfer Petition is to
transfer the case to the Family Court at Alappuzha.
2. The learned counsel for the respondent submitted
that the respondent has no objection in transferring the
case to the Family Court, Alappuzha. The counsel
submitted that for achieving that object, it was not
necessary for the petitioner to make unfounded allegations
against the respondent.
3. Heard the learned counsel for the petitioner and
Tr.P.(C) No.149/2010 2
the learned counsel for the respondent.
4. The learned counsel for the petitioner submitted
that in view of the submission made by the respondent, the
allegations made against the respondent are not pressed for
the purpose of this Transfer Petition.
Accordingly, the Transfer Petition is allowed. O.P.(HMA)
No.460 of 2010, Family Court, Thiruvananthapuram, shall
stand transferred to the Family Court, Alappuzha. The Family
Court, Thiruvananthapuram, shall transmit the records of the
case to the Family Court, Alappuzha. The parties shall
appear before the Family Court, Alappuzha, on 21st
February, 2011.
K.T.SANKARAN
JUDGE
csl