High Court Kerala High Court

R.Rajesh vs Anu P.Das on 4 March, 2009

Kerala High Court
R.Rajesh vs Anu P.Das on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 6 of 2009()


1. R.RAJESH, S/O.RAGHAVAN, VADAKKEKARA
                      ...  Petitioner

                        Vs



1. ANU P.DAS, D/O.RAM MOHANDAS, PARAMBANATT
                       ...       Respondent

2. REGISTRAR, HINDU MARRIAGE REGISTRATION

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/03/2009

 O R D E R
                                K.T.SANKARAN, J.
                   ------------------------------------------------------
                           TR.P.(C) NO. 6 OF 2009
                   ------------------------------------------------------
                        Dated this the 4th March, 2009


                                       O R D E R

This Transfer Petition is filed seeking to transfer O.S.No.99 of

2008, on the file of the Munsiff’s Court, Perinthalmanna to the Family

Court, Palakkad, for being tried along with O.P.No.828 of 2008, pending

before the Family Court, Palakkad.

2. The petitioner filed O.P.No.828 of 2008, on the file of the Family

Court, Palakkad against the first respondent for restitution of conjugal

rights. The first respondent filed O.S.No.99 of 2008, on the file of the

Court of the Munsiff of Perinthalmanna, against the petitioner to set aside

the certificate of marriage issued by the second respondent on 26.6.2008.

According to the first respondent, there was no marriage between the

petitioner and the first respondent, but under the pretext that a marriage

was solemnized, a certificate of marriage was obtained from the office of

the second respondent.

3. The Transfer Petition is opposed by the first respondent.

According to the first respondent, a suit pending before the civil court,

which is not a matter coming within the purview of Explanation to Section

TR.P.(C) NO. 6 OF 2009

:: 2 ::

7 of the Family Courts Act, cannot be transferred to a Family Court.

Learned counsel appearing for the petitioner submitted that O.S.No.99 of

2008 is not maintainable before the civil court as the dispute involved

therein squarely comes within the purview of Explanation to Section 7 of

the Family Courts Act. The counsel for the petitioner submits that the

petitioner intends to move the Munsiff’s Court, Perinthalmanna in

O.S.No.99 of 2008 challenging the jurisdiction of the civil court to deal

with the matter involved in the suit.

4. If O.S.No.99 of 2008 is not maintainable before the civil court,

naturally, the matter has to go before the Family Court having jurisdiction.

Now the suit is pending before the civil court. The petitioner has not so

far raised before the civil court his contention that the suit is not

maintainable and that the suit is hit by Section 7 of the Family Courts Act.

If such a contention is accepted, there is no necessity for granting the

prayer which is now sought for in the Transfer Petition. So the first

question to be considered is whether O.S.No.99 of 2008 is maintainable

before the civil court. The petitioner has to approach the Munsiff’s Court,

Perinthalmanna for that purpose.

5. Accordingly, the Transfer Petition is closed with liberty to the

petitioner to approach this Court if occasion arises.

TR.P.(C) NO. 6 OF 2009

:: 3 ::

Learned counsel for the petitioner submits that if, by any chance,

there occurs delay in considering the question of jurisdiction of the civil

court in O.S.No.99 of 2008, there is a likelihood of O.P.No.828 of 2008

being proceeded with before the Family Court, Palakkad. Counsel for the

petitioner, therefore, prays that till the question of jurisdiction is decided in

O.S.No.99 of 2008, Munsiff’s Court, Perinthalmanna, proceedings in

O.P.No.828 of 2008, Family Court, Palakkad, may be directed to be kept

in abeyance. This request is just and reasonable and it is not opposed

by the learned counsel appearing for the respondents. Accordingly, there

will be a direction to the Family Court, Palakkad to keep in abeyance all

the proceedings in O.P.No.828 of 2008 till the question of jurisdiction of

the civil court is decided in O.S.No.99 of 2008, Munsiff’s Court,

Perinthalmanna.

(K.T.SANKARAN)
Judge

ahz/