High Court Kerala High Court

Shabana vs Mustafa on 9 December, 2008

Kerala High Court
Shabana vs Mustafa on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 217 of 2008()


1. SHABANA, AGED 28 YEARS, D/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. MUSTAFA, AGED 35 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.SANJAY

                For Respondent  : No Appearance

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

 Dated :09/12/2008

 O R D E R
                K.P. Balachandran, J.
             --------------------------
                Tr.P.(C)No.217 of 2008
             --------------------------

                        ORDER

Though service is complete, respondent has not

entered appearance. Heard counsel for the

petitioner.

2. Petitioner is the wife of the respondent.

The prayer in this transfer petition is for

transfer of O.P.No.571/08 filed by the respondent

before the Family Court, Malappuram to the Family

Court, Kozhikode, where O.P.No.554/08 filed by the

petitioner is pending. Petitioner has got residence

at Kozhikode and it is only proper that to suit the

convenience of the petitioner/wife, O.P.No.571/08

pending before the Family Court, Malappuram is

transferred to the Family Court, Kozhikode.

In the result, allowing this transfer petition,

I order that O.P.No.571/08 pending before the

Family Court, Malappuram be transferred to the

Family Court, Kozhikode.

9th December, 2008 (K.P.Balachandran, Judge)
tkv