IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 323 of 2006()
1. SUGANDHI, W/O.C.K.VINOD,
... Petitioner
2. DEVI KRISHNA, D/O.C.K.VINOD,
Vs
1. C.K.VINOD, S/O.C.V.KARTHIKEYAN,
... Respondent
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/01/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------------------
Tr.P.(C).NO.323 OF 2006
-----------------------------------------
Dated this the 2nd day of January, 2007.
O R D E R
First petitioner is wife and second petitioner the daughter
of respondent, husband. Petitioner filed M.C.560/05 before
Family court, Alappuzha, claiming maintenance. Respondent filed
O.P.1451/05 before Family court, Ernakulam, claiming restitution
of conjugal rights. This petition is filed by wife to transfer the
case pending before Family Court, Ernakulam to Family Court,
Alappuzha, contending that their child is only aged two years and
father of first petitioner is a fisherman and it is difficult for
petitioner to take the child and travel to Ernakulam and therefore
the case is to be transferred to Family court, Alappuzha.
Husband respondent opposed the petition contending that the
case need not be transferred.
2. Learned counsel appearing for petitioners and
respondent were heard.
Tr.P.(C).NO.323 OF 2006
2
3. The case filed by wife and child for maintenance is
pending before Family Court, Alappuzha. Considering the case of
petitioners that father of first petitioner is a fisherman and it is
not possible for her to travel with a two year old child to
Ernakulam and as the connected case is pending before Family
Court, Alappuzha, the petition is allowed. O.P.1451/05 is
pending before Family court, Ernakulam is withdrawn and
transferred to Family court, Alappuzha, for disposal in accordance
with law.
M.SASIDHARAN NAMBIAR,
JUDGE.
bkn