IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 15 of 2008()
1. PRIYA K.KARUNAKARAN,
... Petitioner
Vs
1. RADHAKRISHNAN, S/O.LATE SHANKARAN,
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent :SRI.K.D.PAUL DALIN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/02/2008
O R D E R
M.N.KRISHNAN, J.
---------------------------
Tr.P.(C) No.15 OF 2008
--------------------------
Dated this the 19th day of February, 2008
O R D E R
~~~~~~~
This transfer petition is preferred to transfer
O.P.No.1218/2007 pending before the Family Court, Ernakulam
to the Family Court, Thiruvalla. The wife is the transfer
petitioner and the husband has filed a petition for divorce. The
couple are blessed with a child and the profession of the father
of the transfer petitioner is a barber. It is submitted that there
is nobody to accompany her every time to Ernakulam and the
financial position also is weak. Learned counsel for the transfer
petitioner has also produced some documents for perusal before
me which show that the child was suffering from broncho
pneumonia and he is an under weighed child with recurring
respiratory tract infection. It is also seen that the child was
suffering from Chickkun Guniya which has also affected the
capacity. Therefore, the plight of the wife appears to be very
difficult and therefore I feel there are sufficient grounds to
transfer O.P.No.1218/2007of the Family Court, Ernakulam to
the Family Court, Thiruvalla. At the same time, I make it clear
Tr.P.(C) No.15/2008 2
that unless really the presence of the parties is necessary, the
court shall not insist for their presence and when applications
are moved on genuine grounds their presence shall be dispensed
with.
The transfer petition is disposed of accordingly.
(M.N.KRISHNAN, JUDGE)
ps