Citation : 2022 Latest Caselaw 7318 P&H
Judgement Date : 20 July, 2022
TA-30-2020 (O&M) -1-
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
TA-30-2020 (O&M)
Date of decision: 20.07.2022
Poonam Devi ...Petitioner
Versus
Harsh Kumar ...Respondent
CORAM: HON'BLE MR. JUSTICE ARVIND SINGH SANGWAN
Present:- Mr. Vivek K. Thakur, Advocate
for the petitioner.
None for the respondent.
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 Harsh Kumar vs. Poonam Devi, pending before the Family Court,
Ambala to the competent Court of jurisdiction at Rupnagar, Punjab.
Learned counsel for the petitioner has argued that on account of
a matrimonial discord, the petitioner is residing with her parents at
Rupnagar and she has no source of income and is fully dependent upon her
parents. It is further submitted that the respondent-husband has filed the
present petition under Section 9 of the Hindu Marriage Act at Ambala in
order to harass the petitioner-wife. It is further submitted that the petitioner
is facing great difficulty in prosecuting the said case, as there is a distance
of about 120 kms between Ambala and Rupnagar.
It is further submitted that the petitioner is having a minor
child, who is living in her care and custody, therefore, it is very difficult for
her to defend the said case at Ambala.
1 of 3
TA-30-2020 (O&M) -2-
Learned counsel 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
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 respondent is served, however, there is
no representation on his 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
2 of 3
TA-30-2020 (O&M) -3-
Marriage Act, pending before the Family Court, Ambala will be transferred to the competent Court of jurisdiction at Rupnagar.
(ii) The District Judge, Rupnagar will assign the said petition to the competent Court of jurisdiction.
(iii) The Family Court, Ambala is directed to transfer all the record pertaining to the aforesaid case to District Judge, Rupnagar.
(iv) The parties are directed to appear before the trial Court at Rupnagar 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 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 will file an affidavit giving undertaking to pay Rs.1,000/- per day, to the petitioner for attending the Court proceedings at Ambala, on each and every date of hearing.
(iii) The respondent will bring a demand draft of Rs.25,000/- towards the litigation expenses of the petitioner to pursue the case at Ambala, in case the respondent opts to contest this petition.
20.07.2022 (ARVIND SINGH SANGWAN)
Waseem Ansari JUDGE
Whether speaking/reasoned Yes/No
Whether reportable Yes/No
3 of 3
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!