Citation : 2022 Latest Caselaw 10149 Raj
Judgement Date : 3 August, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Transfer Appl. No. 95/2022
Mumal Kanwar Bhati W/o Shri Jaipal Singh @ Dhansingh Ranawat, Aged About 22 Years, D/o Shri Jaswant Singh @ Jai Singh Bhati, R/o Plot No. 33, Mahaveer Nagar, Near 33 No. Tempo Stand, Nandri, Banar, Distt. Jodhpur, Rajasthan.
----Petitioner Versus Jaipal Singh @ Dhan Singh Ranwat S/o Shri Narayan Singh, Aged About 30 Years, R/o Gudda Kesar Singh, Via Singada, Tehsil Sayra, Distt. Udaipur, Rajasthan.
----Respondent
For Petitioner(s) : Mr. Bhagirath Solanki.
Mr. Saurabh Soni.
For Respondent(s) : Mr. JVS Deora.
HON'BLE MR. JUSTICE KULDEEP MATHUR
Judgment
03/08/2022
The present transfer petition has been filed by the petitioner-
wife under Section 24 of the Code of Civil Procedure seeking
transfer of restitution of conjugal rights petition filed by the
respondent-husband under Section 9 of the Hindu Marriage being
Civil Misc. Case No. 453/2021 (Jaipal Singh [Dhan Singh] v/s.
Mumal Kanwar) pending before the Court of learned Judge, Family
Court No. 1, Udaipur to learned Judge, Family Court, Jodhpur.
Heard.
Learned counsel for the petitioner submits that the marriage
was solemnized between the petitioner and respondent on
25.04.2021 as per Hindu rites. Counsel further submitted that the
(2 of 4) [CTA-95/2022]
petitioner-wife is residing at Jodhpur. It is submitted that the
petitioner-wife has lodged F.I.R. under sections 498A, 406 and
323 of Indian Penal Code at Police Station, Mahila Thana, Jodhpur
City East. It is further submitted that the application filed by the
petitioner-wife under Section 125 of Criminal Procedure Code
seeking maintenance is also pending before Family Court, Jodhpur.
Therefore, she will be put under great degree of hardship by
travelling 300 kms from Jodhpur to Udaipur to defend the case
being being Civil Misc. Case No. 453/2021 (Jaipal Singh [Dhan
Singh] v/s. Mumal Kanwar) pending before the Court of learned
Judge, Family Court No. 1, Udaipur. She has prayed that the case
pending before the Family Court No.1, Udaipur may be transferred
the court of learned Judge, Family Court, Jodhpur.
On 25.05.2022, notice of this transfer petition was issued to
the respondent and the proceedings of the Civil Misc. Case No.
453/2021 pending before the court below were stayed.
This Court as well as by the Hon'ble Supreme Court in
Sumita Singh Vs. Kumar Sanjay & Ors., reported in (2001)
10 SCC 41; Sarkar (Shome) Vs. Pardip Sarkar [Transfer
Petition (Civil) No.622/2007 decided by Supreme Court on
10.11.2008] Manju Varma Vs.State of U.P. and Ors. [Civil
Appeal No. 8290 of 2002 decided by the Supreme Court on
17.11.2004] and Arti Rani @ Pinki Devi Vs. Dharmendra
Kumar Gupta, reported in (2008) 9 SCC 353 has held that
Courts are required to give more weight and consideration to the
convenience of the female litigants and transfer legal proceedings
from one court to another should ordinarily be allowed. Taking into
(3 of 4) [CTA-95/2022]
consideration their convenience, the Court should desist from
putting female litigants under undue hardship.
Section 24 CPC reads as under:
"24. General power of transfer and withdrawal:
(1) On the application of any of the parties and after notice to the parties and after hearing such of them as desired to be heard, or of its own motion without such notice, the High Court or the District Court may at any stage-
(a) transfer any sult, appeal or other proceeding pending before it for trial or disposal to any Court subordinate to it and competent to try or dispose of the same, or
(b) withdraw any suit, appeal or other proceeding pending in any court subordinate to it; and
(i) try or dispose of the same; or
(ii) transfer the same for trial or disposal to any Court subordinate to it and competent to try or dispose of the same; or
(iii) re-transfer the same for trial or disposal to the Court from which it was withdrawn. (2) Where any suit or proceeding has been transferred or withdrawn under sub-section (1), the Court which is thereafter to try or dispose of such suit or proceeding may, subject to any special directions in the case of any order of transfer, either retry it or proceed from the point at which it was transferred or withdrawn.
(3) For the purposes of this section,-
(a) Courts of Additional and Assistant Judges shall be deemed to be subordinate to the District Court;
(b) "proceeding" includes a proceeding for the execution of a decree or order.
(4) the Court trying any suit transferred or withdrawn under this section from a Court of Small Causes shall, for the purposes of such suit, be deemed to be a Court of Small Causes (5) A suit or proceeding may be transferred under this section from a Court which has no jurisdiction to try it."
(4 of 4) [CTA-95/2022]
It is noticed that Section 24 of C.P.C. does not even require
issuance of notice to the other side and this Court, on its own
motion or on being satisfied at any stage, can pass appropriate
orders for transfer of the concerned case. Similar view has been
taken by this Court in Bhanu Kumari Vs. Jitendra Singh &
Ors., reported in 2007(2) RLW (Raj.) 1077.
In view of discussion made herein above, the transfer
petition filed by the petitioner-wife is allowed. The Civil Misc. Case
No. 453/2021 (Jaipal Singh [Dhan Singh] v/s. Mumal Kanwar)
pending in the Court of learned Judge, Family Court No. 1, Udaipur
is ordered to be transferred to Family Court, Jodhpur competent to
try the disputes between the parties.
The parties are directed to appear before the competent
Family Court, Jodhpur on 13.10.2022. The court of learned Judge,
Family Court No.1, Udaipur is directed to remit the record of the
Civil Misc. Case No. 453/2021 (Jaipal Singh [Dhan Singh] v/s.
Mumal Kanwar) to competent Family Court, Jodhpur forthwith.
(KULDEEP MATHUR),J 87-prashant/-
Powered by TCPDF (www.tcpdf.org)
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!