IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 95 of 2008()
1. ROHINI, AGED 45 YEARS, D/O.ACHANKUNJU,
... Petitioner
Vs
1. C.T.KUNJUMON, AGED 50 YEARS,
... Respondent
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/06/2008
O R D E R
M.Sasidharan Nambiar,J.
=======================
Tr.P(C) No.95 of 2008
=======================
Dated this the 20th day of June, 2008
O R D E R
Petitioner is the wife. Respondent is the
husband. This petition is filed to transfer O.P
No.(H.M.A) No.170/2008 pending before Family Court,
Alappuzha to Family Court, Thiruvalla. Case of the
petitioner is that she is residing at Thiruvalla
and it is not possible for her to travel to
Alappuzha and contest the case both physically and
financially.
2. Eventhough notice was served on
THErespondent, respondent did not appear or object
to the transfer. Respondent is a resident of
Chengannur. In such circumstance, considering the
difficulties expressed by the petitioner, petition
is allowed. O.P.(H.M.A.) No.170/2008 on the file
of Family Court, Alappuzha is withdrawn and
transferred to Family Court, Thiruvalla for
disposal in accordance with law.
M.Sasidharan Nambiar
Judge
CRRP 2
tpl/-
M.SASIDHARAN NAMBIAR, J.
---------------------
CRL.R.P.NO. /08
---------------------
ORDER
MARCH,2008