High Court Kerala High Court

Nizamudheen @ Nizambin Haj … vs Lissy on 25 January, 2008

Kerala High Court
Nizamudheen @ Nizambin Haj … vs Lissy on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 6 of 2008()


1. NIZAMUDHEEN @ NIZAMBIN HAJ K.MUHAMMED,
                      ...  Petitioner

                        Vs



1. LISSY, D/O LABUDA,
                       ...       Respondent

2. LIJU, S/O JALALUDHEEN SEEYUDEEN,

3. SHARAFUDHEEN, S/O ABDUL KHADER,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

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

 Dated :25/01/2008

 O R D E R
                            M.N.KRISHNAN, J.
                            --------------------------
                           Tr.P.C. NO. 6 OF 2008
                              ---------------------
                 Dated this the 25th day of January, 2008

                                   ORDER

This transfer petition is filed with a prayer to transfer OP

1232/06, pending before the Family Court, Nedumangadu to Family Court,

Thiruvananthapuram or to Family Court, Kollam. It is averred that the

Presiding Officer of the Family Court is adopting a hostile attitude towards

the petitioner and that he has already formed an opinion. It is also averred

that on 17.12.07, when the case was called in the chamber of the learned

Judge in the afternoon for taking the thumb impression, learned Judge

declared in open that the case filed is a false one and directed the

defendants to file a criminal complaint against the petitioner. Learned

Judge also threatened to dismiss the case, unless the petitioner voluntarily

withdrew the case. Hence a transfer is sought for by the petitioner.

2. Learned Family Court Judge had sent her remarks as

directed by this court and she has stated that all the allegations levelled

against her are incorrect. She has denied that the case was called in the

chamber for the purpose of taking out thumb impression. It is her version

that the thumb impression is taken in the open court and not in the

chamber. She had also categorically denied that she had expressed any

opinion about the case or given any direction to the other side to file a

Tr.P.C. NO.6 /08 2

criminal case. On 17.12.07, the respondents in the petition submitted that

the real dispute relating to the property is not between the spouses and so

the question of maintainability is to be considered. She had reiterated that

all the allegations in the transfer petition are not true but false.

3. I do not find any ground to disbelieve the report submitted by

the District judge and that too of an experienced District Judge. Therefore

the transfer under Section 24 of the CPC on the ground of bias cannot be

allowed because it affects the rudiment of the system and its discipline. It

is important that both parties as well as the court shall keep cool so that

there is no collision against each other. It is the system that has to be

respected and maintained with high dignity.

Therefore, I dismiss the writ petition making it clear that the

Family Court Judge shall not by her conduct make any impression that she

is biased because of the principle that not only justice should be done but it

should be seem to be done. I hope all concerned will keep the dignity and

decorum and help for a disposal in the right way.

M.N.KRISHNAN, JUDGE

vps

Tr.P.C. NO.6 /08 3