High Court Kerala High Court

Mathai Joseph Alias Joseph vs Marykutty Joseph on 27 May, 2009

Kerala High Court
Mathai Joseph Alias Joseph vs Marykutty Joseph on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.Appeal(C).No. 7 of 2009()


1. MATHAI JOSEPH ALIAS JOSEPH,
                      ...  Petitioner

                        Vs



1. MARYKUTTY JOSEPH,AGED 46 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  :SRI.S.JAMES VINCENT

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/05/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
                  = = = = = = = = = = = = = = = = = = = =
                     TR. APPEAL NOS. 7 & 8 OF 2009
                 = = = = = = = = = = = = = = = = = = = = =

             DATED THIS, THE 27TH DAY OF MAY, 2009.

                               J U D G M E N T

Raman, J.

Matrimonial disputes between the parties were pending before two

courts. The divorce petition filed by the husband was pending before the

Family Court, Thodupuhza whereas a petition for return of the money and

gold ornaments filed by the wife was pending before the Family Court,

Ettumanoor. Both of them filed transfer petitions. While the husband

sought transfer of the case filed by the wife to the court where his divorce

petition is pending, the wife sought transfer of the petition filed by the

husband for divorce to the same court where she had applied for return of

gold ornaments etc.

2. The main contention raised in the appeal memorandum is that the

transfer petition filed by the wife is not maintainable under Section 24 of the

Code of Civil Procedure. The appellant contends that a transfer can be

made of a proceeding only to a court competent to try or dispose of the

same. According to him, in so far as the divorce petition is concerned, it has

TR. APPEALS 7 & 8/2009 :2:

to be filed and tried only by a court having jurisdiction in terms of Section 3

(3) of the Divorce Act. According to him, as per Section 3(3) of the

Divorce Act, the competent court is the District Court. The “District Court”

means, in the case of any petition under the Act the Court of the District

Judge within the local limits of whose ordinary jurisdiction or of whose

jurisdiction the marriage was solemnized or the husband and wife reside or

last resided together. Therefore, according to him, the marriage having

solemnised within the local limits of the District Court, at Thodupuzha and

also that the husband and wife resided together last with the local limits of

the jurisdiction of that court and within the local limits of jurisdiction of the

District Court, Thodupuzha, the only court competent to try the divorce

petition is the District Court at Thodupuzha.

3. Per contra, it is contended by the learned counsel for the

respondent that the word ‘competent’ as stipulated in the section does not

mean territorial jurisdiction and as per Section 15 of the Code it is required

that the institution of the suit shall be in the court of the lowest grade

competent to try the same . According to him, the word “competent”

referred to in Section 24 cannot be understood in the same manner as having

jurisdiction to try the suit and it can not be meant that the transfer court

should also have jurisdiction within the manner of Section 3(3) of the

TR. APPEALS 7 & 8/2009 :3:

Divorce Act. Otherwise the very object and purpose of the transfer will be

defeated.

4. For the limited purpose of deciding this case, it may not be

necessary to decide as to what the word “competent” referred to in the

section means. Section 8 of the Divorce Act itself provides a specific

power of transfer to the High Court as per which the High Court can

withdraw any suit or proceeding and transfer it for trial or disposal to the

court of any other such District Judge. Thus the very same statute

empowers the High Court to transfer a case to any other such District Judge.

If that be so, it cannot be said that the transfer court should also have the

pecuniary jurisdiction in terms of Section 3(3) of the Act. In the above

view, we find no reason to interfere with the order passed by the learned

Single Judge.

Accordingly, both the transfer appeals are dismissed.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-