IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 253 of 2009()
1. VIJAYASREE, AGED 25 YEARS,
... Petitioner
Vs
1. KRISHNA KUMAR, AGED 35 YEARS,
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :07/04/2010
O R D E R
P. BHAVADASAN, J
—————————
T.P.C.No.253 OF 2009
———————————–
Dated this the 7th day of April, 2010
Order
This is a petition filed under section 24 of C.P.C.
The petitioner seeks transfer of O.P.563/08 pending before
the Family Court, Ernakulam to Family Court, Palakkad.
2. The petitioner is the respondent in O.P.563/08
pending before the Family Court, Ernakulam. The marriage
between the petitioner and the respondent was solemnized
on 10.2.2002. Petitioner had filed O.P.265 of 2006 seeking
divorce before the Family Court, Palakkad. That was
contested and it was dismissed. Order is produced as
Annexure I. Appeal is pending before this court.
Maintenance Case, M.C.100/2006 was filed by the petitioner
before the Family Court, Palakkad seeking maintenance for
the children.
3. The petitioner pointed out that it is difficult for
her to travel to Ernakulam on all posting days and the
T.C.P. No.253/09 2
respondent has no grievance even if the matter is tried by
the Family Court, Palakkad. It is pointed out that she will
have to incur huge expenses and there is nobody to
accompany her. There is need to effectively contest the
matter and hence she seeks transfer of O.P.563 of 2008 to
Family Court, Palakkad.
4. Considering the reasons given in the petition
seeking transfer, I find the prayer made is just and
reasonable.
5. In the result, O.P.563/08 pending before the
Family Court, Ernakulam shall stand transferred to Family
Court, Palakkad. Parties shall appear before the Family
Court, Palakkad on 15.6.2010.
P. BHAVADASAN, JUDGE.
Sou.