IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 287 of 2006()
1. SELVI, D/O. SUBRAMANIAN,
... Petitioner
Vs
1. PETER, S/O. SELLAYYA NADAR,
... Respondent
For Petitioner :SRI.P.FAZIL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/12/2006
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------------------
T.P.C.NO.287 OF 2006
-----------------------------------------
Dated this the 18 th day of December, 2006.
ORDER
Petitioner is the wife, and respondent her husband. Petitioner
filed M.C.219/06, before Family Court, Alappuzha, claiming
maintenance from respondent. She also filed O.P.902/05, before
Family Court, Ernakulam, seeking a decree for permanent prohibitory
injunction against respondent from selling the properties. This petition
is filed to get the latter case transferred to Family Court, Alappuzha
contending that she is residing at Mavelikkara, within the jurisdiction of
Family Court, Alappuzha, and it is not possible for her to contest the
case at Ernakulam. Though notice was served on the respondent, he
did not appear. The prayer was also not opposed. In such
circumstances, petition is allowed. O.P.902/05 pending before Family
Court, Ernakulam is withdrawn and transferred to Family Court,
Alappuzha for disposal in accordance with law.
M.SASIDHARAN NAMBIAR,
JUDGE.
bkn