High Court Kerala High Court

Ruble Kuriakose vs Jyothi Thomas on 16 January, 2009

Kerala High Court
Ruble Kuriakose vs Jyothi Thomas on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 225 of 2008()


1. RUBLE KURIAKOSE, AGED 33, S/O.KURIAKOSE,
                      ...  Petitioner
2. KURIAKOSE, AGED 60 YEARS,

                        Vs



1. JYOTHI THOMAS, AGED 31 YEARS,
                       ...       Respondent

2. MARIAM THOMAS, AGED ABOUT 65 YEARS,

3. JOMY THOMAS, AGED ABOUT 35 YEARS,

4. JOJI THOMAS, AGED ABOUT 39 YEARS,

5. JOLLY, AGED 31 YEARS, W/O.JOJI THOMAS,

                For Petitioner  :SRI.MANJU ANTONEY

                For Respondent  :SRI.ABRAHAM GEORGE JACOB

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :16/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                  Tr. P. C No.225 of 2008
          ------------------------------------------------
          Dated this the 16th day of January, 2009

                            ORDER

There is appearance only for R1.

Respondent 2, 4 and 5 are served and there is

no appearance for them. Notice to R3 is

returned again with the report “not known”.

Hence, substitute service is asked for by the

counsel for the petitioner vide I.A.104/09.

Counsel for the first petitioner submits that

the third respondent is the brother of the

first respondent and that in this Transfer

Petition it is not necessary that he also

should be served when all others are served.

Hence, notice to R3 is dispensed with.

2. Heard arguments of counsel on both

sides. The prayer of the petitioners is for

transfer of O.P.540/08, O.P.285/08, O.P.299/08

and M.C.128/08 pending on the file of the

Family Court, Kottayam at Ettumanoor to the

Tr. P. C No.225 of 2008 -2-

Family Court, Pathanamthitta at Thiruvalla.

3. The first respondent is the wife of

the first petitioner. Counsel for the

petitioners submits that the transfer sought

for to the Family Court, Thiruvalla will be

more convenient for the petitioners as well as

to the respondents. Counsel for the first

respondent/wife submits that such a transfer

is not at all convenient to the first

respondent/wife. The counsel for the

petitioners was asked as to whether the first

petitioner is paying maintenance to the first

respondent. He had practically no reply to

submit to the said query. The attempt of the

first petitioner/husband is only to see that

the first respondent/wife is harassed by

getting a transfer of the case from Ettumanoor

to Thiruvalla without even paying maintenance

for her and there is no offer even made on

behalf of the petitioners by their counsel

Tr. P. C No.225 of 2008 -3-

that the first petitioner will pay the entire

amounts due to the first respondent by way of

maintenance and will bear the expenses of the

first respondent’s coming over to the Family

Court, Thiruvalla for the conduct of the

cases.

4. In the circumstances, I see no merit

in the application for transfer. This Transfer

Petition is dismissed.

K.P.BALACHANDRAN,
JUDGE
kns/-