Citation : 2022 Latest Caselaw 16484 Mad
Judgement Date : 17 October, 2022
TR.C.M.P(MD)No.368 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 17.10.2022
CORAM:
THE HONOURABLE MR.JUSTICE B.PUGALENDHI
TR.C.M.P(MD)No.368 of 2022
and
C.M.P(MD)No.6144 of 2022
M.Kamali ... Petitioner
Vs
M.Muthuraj ... Respondent
Transfer Civil Miscellaneous Petition is filed
under Section 24 of C.P.C, to withdraw and transfer
HMOP.No.468 of 2022 from the file of the Family Court,
Madurai to Sub Court, Uthamapalayam.
For Petitioner : Mr.M.Vishnuvarthanan
For Respondent : Mr.C.Godwin
ORDER
This Transfer Civil Miscellaneous Petition is
filed seeking transfer of the case in HMOP.No.468 of
2022 from Family Court, Madurai to
Sub Court, Uthamaplayam.
https://www.mhc.tn.gov.in/judis TR.C.M.P(MD)No.368 of 2022
2.The marriage between the petitioner and the
respondent was solemnized on 17.08.2018.
There are differences of opinion between them. Now the
husband has filed a petition in HMOP.No.468 of 2022
seeking restitution of conjugal rights before the
Family Court, Madurai. Since the petitioner / wife is a
resident of Theni District, she has filed this present
Transfer Civil Miscellaneous Petition to transfer the
above proceedings to Sub Court, Uthamapalayam,
on the ground that she is having a female child of
tender age and she finds it difficult to appear before
Court by travelling such a long distance.
3.The learned Counsel for the respondent raised
his objection.
4.The Hon'ble Apex Court in the case of
Amitha Shah vs- Virendar Lal Shah, reported
(2003)10 SCC 609 has held that the convenience of the
wife and more so of the child must be taken into
account while deciding the petition for transfer and in
https://www.mhc.tn.gov.in/judis TR.C.M.P(MD)No.368 of 2022
the case of Rajani Kishor Paradeshi Vs Kishor Babulal
Paradeshi reported in (2005) 12 SCC 237, the Hon'ble
Apex Court has held that in such type of transfer
petitions, the convenience of the wife is to be
preferred over the convenience of the husband.
5.This Court being satisfied with the reasons
stated in the affidavit filed in support of this
petition and also taking into consideration that the
convenience of wife is to be taken into consideration
at the time of considering transfer petitions as held
by the Hon'ble Supreme Court in the judgments cited
supra, is inclined to allow the present petition.
6.In the light of the above, this transfer civil
miscellaneous petition stands allowed with the
following directions:
(i)The case in HMOP No.468 of 2022 on the
file of the Family Court, Madurai
is transferred to the Sub Court, Uthamapalayam;
https://www.mhc.tn.gov.in/judis TR.C.M.P(MD)No.368 of 2022
(ii)The learned Judge, Family Court,
Madurai is directed to send the above case
records within a period of fifteen days from
the date of receipt of a copy of this order to
the learned Sub Judge, Uthamapalayam,
who in turn, on receipt of the case, shall
dispose of the same as expeditiously as
possible. No costs. Consequently, connected
miscellaneous petition stands closed.
17.10.2022
Index: Yes/No
To
1.The Judge, Family Court, Madurai.
2.The Judge, Sub Court, Uthamapalayam.
https://www.mhc.tn.gov.in/judis TR.C.M.P(MD)No.368 of 2022
B.PUGALENDHI, J.
dsk
TR.C.M.P(MD)No.368 of 2022
17.10.2022
https://www.mhc.tn.gov.in/judis
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!