IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 247 of 2008()
1. FEMIA, AGED 22 YEARS,
... Petitioner
Vs
1. VIMAL A.SALAM, AGED 27 YEARS,
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :SRI.A.C.DEVY
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/03/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
Tr.P.(C).No.247 of 2008
---------------------------------------------
Dated this the 23rd day of March, 2009
ORDER
The petitioner is the wife of the respondent. She has filed
this Transfer Petition seeking to transfer O.P.No.872 of 2008
pending before the Family Court, Ernakulam to the Family
Court, Thrissur where O.P.No.1104 of 2008 is pending.
2. The wife filed O.P.No.1104 of 2008 before the Family
Court, Thrissur for return of gold ornaments. The husband had
filed O.P.No.872 of 2008 before the Family Court, Ernakulam for
dissolution of the marriage between the petitioner and the
respondent. It is alleged that the petitioner is suffering from
mental disorder. Both these original petitions are pending.
3. The wife belongs to Vadakkekad in Thrissur District.
The respondent husband is residing at Aluva. The hardship that
would be caused to the petitioner for traveling from Vadakkekad
to Ernakulam is much more than the hardship that would be
caused to the respondent to travel from Aluva to Thrissur.
4. In the facts and circumstances of the case, I am of the
Tr.P.C.No.247/2008 2
view that the Transfer Petition is liable to be allowed. I do so.
Accordingly, O.P.No.872 of 2008 pending before the Family
Court, Ernakulam, shall stand transferred to the Family Court,
Thrissur where O.P.No.1104 of 2008 filed by the petitioner is
pending. The Registry shall send copy of the judgment to the
Family Court, Thrissur and the Family Court, Ernakulam.
K.T.SANKARAN,
JUDGE
csl