Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prabhjot Kaur vs Satinder Singh And Anr
2022 Latest Caselaw 7152 P&H

Citation : 2022 Latest Caselaw 7152 P&H
Judgement Date : 18 July, 2022

Punjab-Haryana High Court
Prabhjot Kaur vs Satinder Singh And Anr on 18 July, 2022
TA-317-2022 (O&M)                                                         -1-

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH

                                                         TA-317-2022 (O&M)
                                                   Date of decision: 18.07.2022

Prabhjot Kaur                                                       ...Petitioner

                                          Versus

Satinder Singh and another                                       ...Respondents

CORAM: HON'BLE MR. JUSTICE ARVIND SINGH SANGWAN

Present:-     Mr. R. S. Chauhan, Advocate
              for the petitioner.

              None for the respondents, despite service.

ARVIND SINGH SANGWAN, J. (Oral)

Prayer in this petition is for transfer of the petition filed by the

respondent-husband under Section 9 of the Hindu Marriage Act, 1955, titled

as Satinder Singh vs. Prabhjot Kaur, pending in the Court of Civil Judge

(Sr. Divn.), Ferozepur to the competent Court of jurisdiction at

Kapurthala.

Learned counsel for the petitioner has argued that on account of

a matrimonial discord, the petitioner has filed a petition under Section 12 of

the Protection of Women from Domestic Violence Act and as a

counter-blast to the said case filed by the petitioner-wife, the respondent-

husband has filed the present petition under Section 9 of the Hindu

Marriage Act at Ferozepur. It is further submitted that the petitioner is

facing great difficulty in prosecuting the said case, as there is a distance of

about 140 kms between Ferozepur and Kapurthala.

Learned counsel has relied upon the judgments Sumita Singh

Vs. Kumar Sanjay, 2002 SC 396 and Rajani Kishor Pardeshi Vs. Kishor

1 of 3

TA-317-2022 (O&M) -2-

Babulal Pardeshi, 2005(12) SCC 237, wherein the Hon'ble Supreme Court

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 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."

As per office report, the respondents are served, however, there

is no representation on their behalf.

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

family condition of the wife, custody of the minor child, economic condition

of the wife, her physical health and earning capacity of the husband and

most important, 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.

After hearing the counsel for the petitioner, considering the fact

that if the aforesaid petition is not transferred, the petitioner-wife will have

to bear the litigation expenses and transportation expenses and also in view

of the ratio of law laid down by Hon'ble Supreme Court in Sumita Singh's

case (supra) and Rajani Kishor Pardeshi's case (supra), this Court deems it

appropriate to allow the present petition, with the following directions:-

(i) The petition filed under Section 9 of the Hindu Marriage Act, pending before the Civil Judge (Sr. Divn.), Ferozepur will be transferred to the competent Court of jurisdiction at Kapurthala.



                               2 of 3

 TA-317-2022 (O&M)                                                              -3-

                        (ii)    The District Judge, Kapurthala will assign the
                                said     petition    to   the   competent   Court    of
                                jurisdiction.

(iii) The Family Court at Ferozepur is directed to transfer all the record pertaining to the aforesaid case to District Judge, Kapurthala.

(iv) The parties are directed to appear before the trial Court at Kapurthala within a period of 01 month from today.

However, liberty is granted to the respondent-husband to revive

this petition, if he intends to contest the same, provided that:-

(i) The respondent-husband will clear all the arrears of maintenance amount, if any, in terms of the petition filed by the petitioner either under Section 125 Cr.P.C. or Section 12 of the Domestic Violence Act or Section 24 of the Hindu Marriage Act.

(ii) The respondent-husband will file an affidavit giving undertaking to pay Rs.1,000/- per day, to the petitioner for attending the Court proceedings at Ferozepur, on each and every date of hearing.

(iii) The respondent-husband will bring a demand draft of Rs.25,000/- towards the litigation expenses of the petitioner to pursue the case at Ferozepur, in case the respondent-husband opts to contest this petition.

18.07.2022                                          (ARVIND SINGH SANGWAN)
Waseem Ansari                                               JUDGE



                Whether speaking/reasoned                         Yes/No

                Whether reportable                                Yes/No




                                     3 of 3

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter