High Court Kerala High Court

Smitha vs Asok Kumar on 9 December, 2008

Kerala High Court
Smitha vs Asok Kumar on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 239 of 2008()


1. SMITHA, AGED 27,D/O.LATE VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. ASOK KUMAR, S/O.GOPINATHAN, ANITHA
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.SUNIL J.CHAKKALACKAL

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.239 of 2008
               --------------------------

                         ORDER

Petitioner is the wife of the respondent and she

is a permanent resident of Thrissur District. It is the

case of the petitioner that O.P.No.698/08 has been

filed by the respondent against her before the Family

Court, Alappuzha, when she had already instituted M.C.

No.264/08 before the Family Court, Thrissur claiming

maintenance; that she is finding it difficult to

contest O.P.No.698/08 going over to Alappuzha and that

therefore, O.P.No.698/08 be transferred from the Family

Court, Alappuzha to the Family Court, Thrissur. It is

only proper that to suit the convenience of the

petitioner/wife, O.P.No.698/08 filed by the respondent/

husband before the Family Court, Alappuzha is

transferred to the Family court, Thrissur.

In the result, allowing this transfer petition, I

order that O.P.No.698/08 pending before the Family

Court, Alappuzha be transferred to the Family Court,

Thrissur forthwith.

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