High Court Kerala High Court

Smitha V. vs Sarath Kumar on 27 July, 2009

Kerala High Court
Smitha V. vs Sarath Kumar on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 196 of 2009()


1. SMITHA V., AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. SARATH KUMAR, AGED 31 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.SATHISH NINAN

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/07/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                   -------------------------------
                Tr.P.(C).NO.196 OF 2009 ()
                 -----------------------------------
           Dated this the 27th day of July, 2009

                            O R D E R

Petition is for transfer filed under Section 24 of the Code

of Civil Procedure. Petitioner is the wife, and the respondent,

the husband. The husband has filed a petition as

O.P.No.114/2009 before the Family court, Thrissur seeking

the dissolution of their marriage. Wife seeks transfer of that

petition to Family Court, Thiruvalla, within the jurisdiction of

which she is residing.

2. Notice on the application given, husband has

appeared through his counsel. The learned counsel for the

husband contended that the Family court, Thiruvalla has

already disposed of another petition moved by the wife in

which an adverse order was passed against him. That petition

relate to a claim by the wife for return of gold ornaments

Tr.P.(C).196/09 2

allegedly retained by the husband. Learned counsel for the

husband submits that if at all a transfer is ordered, the

petition may be transferred to Family court, Aleppey. The

learned counsel for the wife submitted that she has to look

after a three year old child born out of the wedlock and there

is none to take care of that infant. Her inability to attend the

Family Court at Aleppey as the child requires her care and

attention is canvassed by the counsel for the transfer of the

O.P. as requested for in the petition.

3. The plight of an estranged wife to take care of an

infant, aged three years, has to be taken into account

considering the merit of the request for transfer moved by

her. The child who has been deprived of the love and affection

of the father in view of the estrangement of the spouses, no

doubt, will suffer severe mental and psychological pressure in

case he is not getting proper care and attention from his

mother. So much so, the interest of the child has also to be

looked into and considered in determining the rival case

presented by the spouses in the matter of transfer. If the wife

Tr.P.(C).196/09 3

is compelled to go over to Family court, Aleppey, I have no

doubt that more than the difficulties faced by her, the child

will suffer. That being so, I find the request of the wife for

transfer of the case to Family court, Thiruvalla has to be

granted. There is no merit in the apprehension canvassed that

as the Judge, Family court, Thiruvalla has already decided one

case against the husband of course he may not get fair deal.

No imputation is made against the Judge by the husband and

the apprehension canvassed without anything more cannot be

taken note of as a valid ground for transferring the case to

Family court, Aleppey as desired by him. I direct the Judge,

Family court, Thrissur to transfer O.P.No.114/2009 to the

Family Court Thiruvalla. The Judge Family court, Thiruvalla

on receipt of the records, shall give notice to the parties for

appearance.

Petition is allowed.





                           S.S.SATHEESACHANDRAN
                                      JUDGE
prp

Tr.P.(C).196/09    4