High Court Kerala High Court

Sheemol Varghese @ Elizabath vs G.Varghese on 1 December, 2006

Kerala High Court
Sheemol Varghese @ Elizabath vs G.Varghese on 1 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(C) No. 217 of 2006()


1. SHEEMOL VARGHESE @ ELIZABATH,
                      ...  Petitioner

                        Vs



1. G.VARGHESE, S/O.M.GEORGE,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER KARAKONAM

                For Respondent  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/12/2006

 O R D E R
                                 M.SASIDHARAN NAMBIAR, J.

                              ------------------------------------------

                                      T.P.C.NO.217 OF 2006

                               -----------------------------------------

                        Dated this the  1 st  day of December, 2006.


                                                   ORDER

Petitioner is the wife, respondent is the husband. Petitioner filed

O.P.661/06, a suit for declaration of title and possession of the properties

against respondent before Family Court, Ernakulam. She also filed

M.C.231/06, before the same court claiming maintenance. Respondent filed

O.P.329/06 claiming restitution of conjugal right before Family Court,

Kottarakkara. This petition is filed by the wife to transfer the case from

Family Court, Kottarakkara to Family Court, Ernakulam contending that she is

residing at Ernakulam and it is not possible for her to travel and contest the

case at Kottarakkara. Respondent is employed at New Delhi. Therefore it

does not make much difference whether the case is tried at Kottarakkara or

at Ernakulam.

2. The wife is residing at Ernakulam. Two other cases filed by the

wife against respondent are pending at Family Court, Ernakulam. Hence the

petition is allowed. O.P.329/06 on the file of Family Court, Kottarakkara is

withdrawn and transferred to Family Court, Ernakulam for disposal along with

M.C.231/06 and O.P.661/06.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn