IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 86 of 2006()
1. T.N.JALAJA,
... Petitioner
Vs
1. P.RAMA KRISHNAN,
... Respondent
For Petitioner :SMT.SUSAL A. CHINNAN
For Respondent :SRI.A.C.SANKARA VARMA
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/10/2006
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Tr.P.C NO.86 OF 2006
===========================
Dated this the 26th day of October,2006
JUDGMENT
As per order dated 12.7.06 this petition was
originally allowed and O.P.224/06 pending before
Family Court, Manjeri was transferred to Family
court, Ernakulam. But later when it was brought to
the notice of this court, that O.P. 224/06 was
disposed on 31.5.06 itself, as per order dated
19.7.06 the first order was suo motu reviewed and
recalled. Petitioner got the petition amended
incorporating a plea to transfer I.A.894/06 and
I.A.895/06 filed in O.P.224/06 to set aside the ex
parte order and to condone the delay to Family
Court, Ernakulam. The respondent did not object
to the petition.
The petition is allowed. O.P. 224/06 inclusive
of I.A. 894/06 and I.A.895/06 is withdrawn from
Family Court, Manjeri and transferred to Family
Tr.P.C.86/06 2
Court, Ernakulam for disposal in accordance with
law.
Petition is disposed as above.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006