IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 3 of 2010()
1. GINI VARGHESE D/O.DEVASIA VARGHESE,
... Petitioner
Vs
1. SAJAN ANTONY, PUZHAKARAYIL HOUSE,
... Respondent
2. STATE OF KERALA REPRESENTED BY ITS
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent :SRI.GRASHIOUS KURIAKOSE
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/03/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
---------------------------
T.R.P.(Crl) No. 3 OF 2010
--------------------------
Dated this the 10th day of March, 2010
O R D E R
Petition is filed to transfer M.C. No.126/2008 filed by the
petitioner before the Family Court, Thodupuzha, claiming maintenance
from the first respondent, to Family Court, Ettumanoor.
2. Learned counsel appearing for the petitioner and the first
respondent were heard.
3. The learned counsel appearing for the first respondent
opposed the application for transfer.
4. M.C. No.126/2008 pending before the Family Court,
Thodupuzha was filed by the petitioner claiming maintenance. It is her
case that when M.C. No.126/2008 was filed, her father could accompany
her to Thodupuzha and subsequently there is nobody else to accompany
her and in such circumstances the case is to be transferred.
Considering the entire facts and circumstances of the case and
in the interest of justice, M.C. No.126/2008 on the file of the Family Court,
Thodupuzha is transfered to Family Court, Kottayam at Ettumanoor for
disposal in accordance with law.
Petition is allowed as above.
M.SASIDHARAN NAMBIAR
(JUDGE)
vps
2