Citation : 2022 Latest Caselaw 6763 P&H
Judgement Date : 13 July, 2022
TA No.201 of 2021 (O&M)
1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
TA No.201 of 2021 (O&M)
Date of decision: 13.07.2022
Asha Rani
....Petitioner
Versus
Ram Saroop
....Respondent
CORAM: HON'BLE MR. JUSTICE ARVIND SINGH SANGWAN
Present: Mr. R.D. Rattewal, Advocate for the petitioner.
None for the respondent.
ARVIND SINGH SANGWAN J. (Oral)
Prayer in this petition is for transfer of the petition filed
under Section 13 of the Hindu Marriage Act, pending in the Family
Court, Ludhiana to the competent Court of jurisdiction at S.B.S. Nagar.
Vide order dated 14.03.2022, the following order was
passed:-
"The applicant is seeking transfer of a petition bearing No.HMA/326/2021 titled as 'Ram SaroopVs. Asha Rani' filed by the respondent under Section 13 of the Hindu Marriage Act, 1955 which is pending in the Court of learned Additional Principal Judge, Family Court, Ludhiana (Annexure P-1), to a Court of competent jurisdiction at SBS Nagar.
Learned counsel inter alia contends that after she was thrown out of her matrimonial home by the respondent, she had been residing with her parents at SBS Nagar and living at their mercy. It would, therefore, be very difficult for her to travel alone from SBS Nagar to Ludhiana which is almost 80 kms. away, on each and every
1 of 4
TA No.201 of 2021 (O&M)
date of hearing. Learned counsel submits that the case at Ludhiana is at the initial stage. He further submits that the petition under Section 13 of the Hindu Marriage Act, 1955 is a counter blast to a petition under Section 18 of the Hindu Adoption and Maintenance Act, 1956 which was instituted prior in time by the applicant."
Counsel for the petitioner has argued that on account of a
matrimonial discord, the petitioner has filed a petition under Section 18
of the Hindu Adoption and Maintenance Act, 1956 at S.B.S. Nagar.
Counsel for the petitioner has further submitted that the
respondent/husband has filed the petition under Section 13 of the Hindu
Marriage Act, as a counter-blast, before the Principal Judge, Family
Court, Ludhiana.
Counsel for the petitioner has also argued that on account
of a petition filed by the respondent/husband, the petitioner is facing
great difficulty in prosecuting the said case as there is a distance of
about 80 Kms from S.B.S. Nagar to Ludhiana.
Counsel for the petitioner has further contended that the
petitioner is having 02 minor children, who are living in her care and
custody and she is facing difficulty to defend the case as she has to
travel from S.B.S. Nagar to Ludhiana.
Counsel for the petitioner has relied upon the judgments
"Sumita Singh vs Kumar Sanjay", 2002 SC 396 and "Rajani Kishor
Pardeshi vs Kishor Babulal Pardeshi", 2005(12) SCC 237, wherein
the Hon'ble Supreme Court has observed that while deciding the
transfer application, the Courts are required to give more weightage
and consideration to the convenience of the female litigants and
2 of 4
TA No.201 of 2021 (O&M)
transfer of legal proceedings from one Court to another should
ordinarily be allowed, taking into consideration their convenience and
the Courts should desist from putting female litigants under undue
hardships."
It is well settled that while considering the transfer of a
matrimonial dispute/case at the instance of the wife, the Court is to
consider the family condition of the wife, the custody of the minor
child, economic condition of the wife, her physical health and earning
capacity of the husband and most important the convenience of the wife
i.e. she cannot travel alone without assistance of a male member of her
family, connectivity of the place to and fro from her place of residence
as well as bearing of the litigation charges and travelling expenses.
As per the office report, the respondent has been served,
however, there is no representation on his behalf.
After hearing the counsel for the petitioner, considering the
fact that the petitioner/wife will have to bear the litigation expenses and
transportation expenses and in view of the judgments i.e. Sumita
Singh's case (supra) and Rajani Kishor Pardeshi's case (supra)
passed by the Hon'ble Supreme Court, this Court deem it appropriate to
allow the present petition, subject to the following conditions:-
1. The petition filed under Section 13 of the Hindu Marriage Act, pending before the Family Court, Ludhiana will be transferred to the competent Court of jurisdiction at S.B.S. Nagar.
2. The District Judge, S.B.S. Nagar, will assign the said petition to the competent Court of jurisdiction.
3 of 4
TA No.201 of 2021 (O&M)
3. The Family Court, Ludhiana is directed to transfer all the record pertaining to the aforesaid case to District Judge, S.B.S. Nagar.
4. The parties are directed to appear before the trial Court, S.B.S. Nagar, within a period of 01 month from today.
Disposed of.
(ARVIND SINGH SANGWAN)
JUDGE
13.07.2022
yakub Whether speaking/reasoned: Yes/No
Whether reportable: Yes/No
4 of 4
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!