Citation : 2022 Latest Caselaw 1926 ALL
Judgement Date : 4 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 9 Case :- TRANSFER APPLICATION (CIVIL) No. - 600 of 2021 Applicant :- Smt. Amisha Opposite Party :- Shri Abhishek Goel Counsel for Applicant :- Rakesh Kumar Srivastava Counsel for Opposite Party :- Prabhakar Dwivedi,Dinesh Shankar Shukla Hon'ble Neeraj Tiwari,J.
Heard learned counsel for the applicant and Sri Dinesh Shankar Shukla, learned counsel for the opposite party.
Learned counsel for the applicant submitted that applicant is wife of opposite party and residing at Ghaziabad and opposite party no.2 has filed Case No. 2252 of 2019 before Family Court, Meerut, which is around 56 kilometers away from District Ghaziabad, therefore, it is very difficult for her to attend the Court proceedings at District Gautam Budh Nagar on each date fixed and defend effectively. He further submitted that when the applicant was residing at her matrimonial house, her husband and two other family members assaulted the applicant and caused serious injury for which, she has also lodged an FIR against them, which was registered in Case Crime No. 342 of 2019, under section 307 IPC, in District Meerut. He next submitted that proceeding of under Section 125 Cr.P.C. is also pending at District Barabanki. He further submitted that Apex Court as well as many other Courts have taken constant view that in such cases convenience of the wife has to be taken into consideration. In support of his contention, he has placed reliance upon the judgment of Apex Court, Punjab and Haryana High Court, Madras High Court and this Court in the cases of Sumita Singh Vs. Kumar Sanjay reported in 2001 LawSuit(SC) 363, Sweety Vs. Anuj Garg passed in T.A. No. 228 of 2014 decided on 11 August, 2015 and D. Kokila Vs. R. Dillibabu passed in Transfer C.M.P. No. 201 of 2016 decided on 4 October, 2016, Satyam Goyal vs. Principal Judge, Family Court Gonda and others passed in Application Nos. 93 & 119 of 2017 decided on 3.8.2018, Smt. Dipti Saxena Vs. Ashish Srivastava and another passed in Transfer Application (Civil) No. 567 of 2019 decided on 14.12.2020 and Swapnal Mishra vs. Saurabh Mishra passed in Transfer Application (Civil) Nos. 152 of 2019 & 111 of 2021 decided on 4.2.2022 respectively. Lastly, he submitted that recently this Court in the matter of Smt. Shakshi Agarwal vs. Sri Ashutosh Agarwal allowed the transfer Application filed by wife vide detailed judgment and order dated 4.2.2022 considering the different pronouncements made by the Apex Court as well as High Courts.
Sri Dinesh Shankar Shukla, learned counsel for the opposite party has opposed the submission, but could not dispute the legal submission made by the learned counsel for the applicant and submitted that direction may be issued to Court below for early disposal.
I have considered the rival submissions advanced by the learned counsel for the parties and perused the records as well as judgments relied upon by the learned counsel for the applicant. Facts of the case are not disputed and controversy involved in the present case is squarely covered by the judgments relied by the counsel for the applicant.
Therefore, under such facts and circumstances of the case, the transfer application is allowed. The proceeding of Case No. 2252 of 2019 (Shri Abhishek Goel vs. Smt. Amita) is withdrawn from the Principal Judge, Family Court, Meerut. Principal Judge, Family Court, Meerut is directed to transmit the record of Case No. 2252 of 2019 to Principal Judge, Family Court, Ghaziabad within 15 days from the date of production of certified copy of this order. Thereafter, endeavour shall be made to decide the aforesaid case maximum within a period of six months as provided in Section 21-B of Hindu Marriage Act, 1955 by the Principal Judge, Family Court, Ghaziabad or other Additional Judge as per the Rules of the Family Court.
Order Date :- 4.5.2022
Junaid
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!