High Court Kerala High Court

Rekha Sasidharan vs Jayan Krishnadas on 30 October, 2006

Kerala High Court
Rekha Sasidharan vs Jayan Krishnadas on 30 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 213 of 2006()


1. REKHA SASIDHARAN, D/O.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. JAYAN KRISHNADAS, S/O.GOMATHI,
                       ...       Respondent

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.M.TRIPTEN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/10/2006

 O R D E R
                 M.Sasidharan Nambiar,J.


                  Tr.P(C) No.213 of 2006


         Dated this the 30th day of October,2006


                              O R D E R

Petitioner is the wife. Respondent is the

husband. O.P.1167/05 is pending before Family

Court, Nedumangad. It was filed by the husband for

custody of the child. Petitioner filed O.P.2393/05

claiming maintenance and it is pending before

Family Court, Nedumangad. Petitioner filed O.P.

(HMA) 1360/04 before Family Court,

Thiruvananthapuram. It was later transferred to

Family court, Nedumangad and renumbered as

O.P.1608/05. It is filed for claiming divorce.

This petition is filed to transfer O.P.1167/05,

O.P.2393/05 and O.P.(HMA) 1608/05 from Family

Court, Nedumangad to Family Court, Kollam

contending that petitioner is residing just 22 km

from Kollam and it is not possible for her to

travel to Nedumangad and contest the case. Though

Tr.P(C) 213/06 2

notice was served on the respondent transfer sought

for was not objected. Considering the fact that

wife is residing at Kollam, the petition is

allowed. O.P.1167/05, O.P.2393/05 and O.P.(HMA)

No.1608/05 pending before Family Court, Nedumangad

are withdrawn and transferred to Family Court,

Kollam for disposal in accordance with law.

M.Sasidharan Nambiar
Judge
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

CRL.R.P.NO. /97

———————

ORDER

MARCH,2006