High Court Kerala High Court

Kavitha.S. vs Santhoshkumar T.K. on 13 September, 2010

Kerala High Court
Kavitha.S. vs Santhoshkumar T.K. on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 10 of 2009()


1. KAVITHA.S., AGED 32 YEARS
                      ...  Petitioner

                        Vs



1. SANTHOSHKUMAR T.K., AGED 38 YEARS
                       ...       Respondent

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.RAJESH VIJAYAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/09/2010

 O R D E R
                    THOMAS P JOSEPH, J.

                  ----------------------------------------
                       Tr.P.C.No.10 of 2009
                   ---------------------------------------
              Dated this 13th day of September, 2010

                                ORDER

This petition is filed by the wife requesting transfer of

O.P.No.1754 fo 2008 of Family court, Ernakulam to Family Court,

Alappuzha. It is stated that petitioner is a resident of

Mavelikkara, working as a teacher in a U.P school at

Thiruvananthapuram and staying there in a hostel. She finds it

difficult to travel up to Ernakulam to contest the case. Moreover

she has filed O.P.No.243 of 2009 in Family Court, Alappuzha

claiming maintenance from respondent. Learned counsel for

petitioner requested that in the above circumstances the case

may be transferred to Family Court, Alappuzha. Learned counsel

for respondent opposes the application for transfer. It is

contended that petitioner who travels from her place of residence

to Thiruvananthapuram cannot have any difficulty to travel up to

Ernakulam.

2. The Supreme Court in Sumitha Singh Vs. Sanjay

Kumar & Another (AIR 2002 SC 396) and Arti Rani Lrs.

Pinki Devi and Another Vs. Darmendra Kumar Gupta (2008

(9) SCC 353) has stated that while considering request for

transfer in matrimonial proceedings convenience of the wife has

Tr.P.C.No.10 of 2009 : 2 :

to be looked into. O.P.No.1754 of 2008 is for a declaration that

marriage is null and void. O.P.No.243 of 2009 is for maintenance.

These cases are to be decided by the same court. Respondent has

not so far requested for transfer of O.P.No.243 of 2009 to Family

Court, Ernakulam. It is not disputed that Family Court at

Alappuzha is nearer to the place of residence of petitioner. She is

working at Thiruvananthapuram. She has to go to

Thiruvananthapuram occasionally (where she stays in a hostel)

does not mean that she has to travel a longer distance from her

place of residence to Ernakulam to contest the case. Having

regard to the circumstances stated, I am inclined to think that

comparative hardship is more on petitioner if transfer requested

for is not allowed than the hardship of respondent if transfer is

allowed. Hence I am inclined to allow the petition.

Resultantly this petition is allowed in the following lines:

(i) O.P.No.1754 of 2008 pending in

Family Court, Ernakulam is withdrawn from that

court and made over to Family Court, Alappuzha.

(ii) The transferor court shall transmit

records of the case to the transferee court with

due intimation to the counsel on both sides as to

the date of appearance in the transferee court.

(iii) Family Court, Alappuzha shall as far

as possible post all the cases on the same dates.

(THOMAS P JOSEPH, JUDGE)
Sbna/-