High Court Kerala High Court

Vineetha vs Shaji Kumar on 7 October, 2009

Kerala High Court
Vineetha vs Shaji Kumar on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 120 of 2009()


1. VINEETHA, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SERGI JOSEPH THOMAS

                For Respondent  :SRI.RAM MOHAN.G.

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

 Dated :07/10/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
             Tr.P(C).No.120 OF 2009
           --------------------------
     Dated this the 7th day of October 2009
     -------------------------------------


                       ORDER

Petition filed for transfer under

Section 24 of the Code of Civil Procedure.

Petitioner is the wife and respondent the husband.

Petitioner seeks transfer of a review petition

filed in O.P (Guardian and Wards proceedings)

numbered as O.P No.711 of 2008 pending on the file

of the Family Court, Nedumangadu. The Family Court

has passed an order purportedly on consent of the

parties. No such consent was given is the case

pleaded by the wife/mother of the child to seek

review of that order. The transfer petition was

filed after final orders had been passed in the

Guardian and Wards proceedings, and what now

remains before the court is only review petition.

That being so, I find it is only proper and

Tr.P(C).No.120 OF 2009 Page numbers

appropriate that the court which passed the final

order, dispose of the review petition as well after

hearing both parties. So much so, the above

transfer petition is closed directing the Judge,

Family Court, Nedumangad to hear and dispose the

review petition in the above O.P(Guardian and Wards

proceedings) No.711/2008 within a period of three

weeks from the date of receipt of a copy of this

order. Petition is closed. Hand over a copy of

the order to the counsel on both sides on usual

terms and send a copy to the Family Court,

Nedumangad forthwith.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv