IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 16 of 2009()
1. LEEJAMOL P.J., AGED 29 YEARS,
... Petitioner
Vs
1. ZAKKER, AGED 36 YEARS,
... Respondent
For Petitioner :SRI.SAIBY JOSE KIDANGOOR
For Respondent :SRI.V.N.SASIDHARAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :02/03/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
Tr.P.(C).No.16 of 2009
---------------------------------------------
Dated this the 2nd day of March, 2009
ORDER
The petitioner wife filed O.P.No.1099/08 before the Family
Court, Ettumanoor against the respondent husband for a decree
to realise an amount of Rs.2,35,000/- and for return of gold
ornaments allegedly belonging to her. It is stated that after filing
O.P.No.1099/08, the petitioner shifted her residence and now
she is residing at Kizhakkambalam in Ernakulam District. The
petitioner has filed M.C.No.358/08 before the Family Court,
Ernakulam, against the respondent claiming maintenance. The
prayer in the Transfer Petition is to transfer O.P.No.1099/08
pending before the Family Court, Ettumanoor to the Family
Court, Ernakulam.
2. The respondent husband belongs to Ettumanoor. It is
stated that the petitioner has three children of tender years and
two of them are residing with her and it is very difficult for her
to go to the Family Court, Ettumanoor and to conduct O.P.No.
1099/08. In the changed circumstances, it is submitted that she
had to shift her residence. It is stated by the counsel for the
TPC No.16 /2009 2
petitioner that the petitioner is residing with her brother at
Kizhakkambalam. Considering the comparative hardship that
would be caused to either party if one case is transferred to the
other court, I am of the view that the hardship that would be
caused to the petitioner is much more than the hardship that
would be caused to the respondent husband. For the aforesaid
reasons, O.P.No.1099/08 pending before the Family Court,
Ettumanoor shall stand transferred to the Family Court,
Ernakulam where M.C.No.358/08 is pending. The Registry shall
send a copy of the order to the Family Court, Ettumanoor and
the Family Court, Ernakulam.
The Transfer Petition is allowed as above.
K.T.SANKARAN,
JUDGE
csl