High Court Kerala High Court

K.Jyothi vs Arunkumar on 14 September, 2007

Kerala High Court
K.Jyothi vs Arunkumar on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 113 of 2007()


1. K.JYOTHI, 26 YEARS,
                      ...  Petitioner

                        Vs



1. ARUNKUMAR, AGED 33 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :14/09/2007

 O R D E R


                              M.N.Krishnan, J.

               ========================

                         Tr.P(C).No.113 of 2007

               ========================


         Dated this the  14th  day of September, 2007.


                                  JUDGMENT

This Transfer Petition is filed by the wife in a case for

divorce, which is pending before the Family Court, Malappuram

as O.P.(FC) No.2007. The wife has filed an application,

M.C.No.155 of 2007 and it is pending before the Family Court at

Palakkad. It is submitted that the petitioner has to travel about

75 kms. to reach Perinthalmanna and there is considerable

difficulty for her for the reason that her father is ailing from heart

disease. Therefore, there is nobody to accompany her.

2. Respondent had been served. He remained absent. The

averments in the Transfer Petition remain uncontroverted.

Further, reasons stated also appear to be genuine. Therefore,

taking into consideration the entire circumstances, I direct that

O.P.(F.C.)No.26 of 2007 pending before the Family Court,

Malappuram be transferred to the Family Court at Palakkad.

Whether this matter has to be taken up for trial in a Camp sitting

Tr(P.(C)113/07 -: 2 :-

at Ottapalam is a matter which is within the exclusive parameters

of the Family Court at Palakkad. Since the respondent had not

appeared before this Court, I direct the Family Court,

Malappuram to intimate about the transfer to him before

effecting the actual transfer.

Transfer Petition is disposed of as above.

M.N.Krishnan,

Judge.

ess 15/9