IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 165 of 2009()
1. K.SELVI, D/O.KARTHIKEYAN, 'JASS VILLA',
... Petitioner
Vs
1. K.VEERASWAMI, S/O.KUPPUSWAMY,
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.ZAKEER HUSSAIN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :30/06/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
Tr.P.C.No.165 of 2009
---------------------------------
Dated this the 30th day of June, 2009
O R D E R
This transfer petition is filed under Section 24 CPC.
Petitioner is the wife and respondent, the husband. The husband
has filed a petition for dissolution of marriage and it is pending on
the file of the Family Court, Kozhikode. The wife has filed this
petition seeking transfer of the above case, numbered as
O.P.453/2009 on the file of the Family Court, Kozhikode, to the
Family Court, Ernakulam.
2. Notice being issued, respondent/husband has entered
appearance. I heard the counsel on both sides.
3. From the submissions made and also the facts and
circumstances presented, I find that transfer of O.P.No.453/2009
from the Family Court, Kozhikode to the Family Court, Ernakulam
is essential to safeguard the interest of justice. Wife is now
looking after a 12 year aged girl born out of their wedlock. She
is permanently residing at Ernakulam. In addition to attending
the needs of her child she has to look after her aged mother also,
2
is her case. She submits that she will be put to great difficulty
and hardship if she has to attend the Family Court at Kozhikode,
for which, at least 5 hours journey time from Ernakulam is
required. Petitioner in the above O.P, husband, is employed at
present at Kozhikode. In the facts and circumstances, if the
proceedings are continued at the Family Court, Kozhikode, it is
evident that the wife would be put to severe hardship and
irreparable injury. Having regard to the facts and circumstances
presented, the transfer of O.P.453/2009 from the Family Court,
Kozhikode to Family Court, Ernakulam is ordered. Family Court,
Kozhikode shall transmit the records of O.P.453/2009 to the
Family Court, Ernakulam without delay.
Transfer petition allowed. Send a copy of the order to both
the Family Courts, forthwith.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-