High Court Kerala High Court

Rejani vs Santhosh on 15 September, 2009

Kerala High Court
Rejani vs Santhosh on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 223 of 2009()


1. REJANI, AGED 30 YEARS, D/O.RAJAN,
                      ...  Petitioner

                        Vs



1. SANTHOSH, S/O.REVI, SANTHOSH BHAVAN,
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :15/09/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                      Tr.P.C.No.223 of 2009
                   ---------------------------------
            Dated this the 15th day of September, 2009

                              O R D E R

Petition for transfer is filed under Section 24 of CPC.

Petitioner is the wife and respondent, the husband. Matrimonial

disputes between them have given rise to two proceedings, one

by the husband as O.P.(G.W)No.171 of 2009 before the Family

Court, Alappuzha, seeking custody of their only child aged about

8 years. Wife had filed another petition for dissolution of

marriage as O.P.(H.M.A)No.349 of 2009 before the Family Court,

Kottarakkara. Wife seeks transfer of the petition filed by the

husband as O.P.No.171 of 2009 pending on the file of the Family

Court, Alappuzha to the Family Court, Kottarakkara.

2. Notice of the application was given to the respondent,

but, it was returned with endorsement that he has left India.

Notice was then directed to be served on the counsel appearing

for the respondent in the court below in O.P.(G.W)No.171 of

2009 before the Family Court, Alappuzha. Accordingly, memo

has been filed evidencing such service on the counsel. The

respondent, however, remain absent after such service.

Tr.P.C.No.223 of 2009

2

3. I heard the counsel for the petitioner.

4. Having regard to the submissions made and taking

note of the facts and circumstances presented, I find the request

for transfer deserves consideration. It is submitted that the child

is under the custody of the mother, petitioner, ever since the

spouses separated in the year 2007. The child is studying in

class II in Divine Montessori Public School, Manjakkala, which

comes within the jurisdiction of the Family Court, Kottarakkara.

Having regard to Section 9 of the Guardian and Wards Act, which

stipulates that the jurisdiction in respect of a proceedings

involving a minor shall be within the court where the minor

ordinarily reside, prima facie, it appears, that the Family Court,

Kottarakkara alone has got jurisdiction to entertain any petition

in respect of the minor. Petitioner has produced a certificate

issued by the school in which the child is studying, which is

appended to the petition as Annexure D. Perusing the certificate,

submissions made by the counsel and also the fact that the

respondent/husband has elected to remain absent practically

concedes that he has no objection to the transfer, I find that the

Tr.P.C.No.223 of 2009

3

petition has to be allowed. The Judge, Family Court, Alappuzha

is directed to transmit the records of O.P.(G.W)No.171 of 2009 to

the Family Court, Kottarakkara where O.P.(H.M.A)No.349 of 2009

filed by the wife is pending. The transferee court on receipt of

the records shall give notice to the parties for their appearance.

Petition allowed as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-