Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priyanka Bakoliya vs Narendra Kumar Rasganiya ...
2025 Latest Caselaw 11170 Raj

Citation : 2025 Latest Caselaw 11170 Raj
Judgement Date : 7 April, 2025

Rajasthan High Court - Jodhpur

Priyanka Bakoliya vs Narendra Kumar Rasganiya ... on 7 April, 2025

[2025:RJ-JD:17825]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                 S.B. Civil Transfer Appl. No. 123/2021

Priyanka Bakoliya W/o Narendra Kumar Rasganiya, Aged About
30 Years, R/o Railway Fatak No.2, Opposite Street Of Indra Baba
Begichi, Sujangarh, District - Churu.
                                                                        ----Petitioner
                                      Versus
Narendra Kumar Rasganiya S/o Prem Kumar Rasganiya, R/o
Regaro Ka Mohalla, Ponkh, Tehsil Udaipurvati, District Jhunjhunu
                                                                   ----Respondent


For Petitioner(s)           :     Mr. Manish Rajpurohit for Mr. Rakesh
                                  Arora
For Respondent(s)           :     Mr. Puna Ram Sen for Mr. Vijay Kumar
                                  Gaur



      HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

Order

07/04/2025

1. The present transfer petition has been preferred by the

petitioner-Wife seeking transfer of Civil Misc. Case No.218/2021

titled as Narendra Kumar Vs. Priyanka Bakoliya filed under Section

9 of the Hindu Marriage Act, 1955 (hereinafter referred to as 'the

Act of 1955') by the respondent-Husband before the Family Court,

Jhunjhunu to Additional District Judge, Sujangarh, District -

Churu.

2. The marriage between the petitioner and respondent was

solemnized on 25.05.2015 as per Hindu rituals and customs.

However, after some time there were instances of discord between

the couple. The petitioner was subjected to cruelty and

mistreatment in the matrimonial house for want of dowry. As

such, the petitioner was constrained to reside at her parental

[2025:RJ-JD:17825] (2 of 4) [CTA-123/2021]

home and since then she is residing at her parental home at

Churu.

3. The petitioner-Wife in her petition has submitted that she is

residing at Churu with her old parents and is financially dependent

on them as she is unemployed. The fact that she has to time and

again attend court proceedings before the Family Court,

Jhunjhunu which is far away from Churu, without any support, is

causing her great hardship and inconvenience. Further, the

financial condition of her father is also not good.

4. In addition to this, the petitioner-wife has also lodged an FIR

bearing No.248/2021 under Sections 498A, 406 & 323 of Indian

Penal Code at Police Station Sujangarh, District - Churu against

the respondent-husband and in pursuance thereto the proceedings

are also pending as on date before learned Judicial Magistrate

Sujangarh. As a counter, the respondent-Husband filed the

application under Section 9 of the Act of 1955 before Family

Court, Jhunjhunu.

5. Heard the counsel for the parties and perused the material

available on record.

6. Learned counsel for the petitioner-wife submits that the

financial condition of the petitioner-wife is very poor and she has

no source of livelihood and is wholely dependent on her parents.

7. On the other hand, learned counsel appearing for the

respondent-husband vehemently opposed the petition for transfer

of the case from the learned Family, Court, Jhunjhunu to

Additional District Judge, Sujangarh, District - Churu.

8. It transpires that the petitioner-wife, not having any source

of income of her own, definitely would be facing financial hardship

[2025:RJ-JD:17825] (3 of 4) [CTA-123/2021]

and inconvenience in travelling repeatedly to attend the court

proceedings at Jhunjhunu.

9. It is well settled legal position that while going into the

merits of a transfer application, Courts are required to give more

weight 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. In such type of matters, the

convenience of the wife is to be preferred over the convenience of

the husband.

10. The Apex Court in the case of N.C.V. Aishwarya Vs. A.S.

Saravana Karthik Sha; AIR 2022 SC 4318 allowed the appeal

filed by the wife for transfer of petition from Vellore to Chennai on

the ground that she had to travel a long distance all by herself and

also that other proceedings between the parties were already

pending at Chennai. The Hon'ble Apex Court observed as under:-

"9. The cardinal principle for exercise of power Under Section 24 of the Code of Civil Procedure is that the ends of justice should demand the transfer of the suit, appeal or other proceeding. In matrimonial matters, wherever Courts are called upon to consider the plea of transfer, the Courts have to take into consideration the economic soundness of both the parties, the social strata of the spouses and their behavioural pattern, their standard of life prior to the marriage and subsequent thereto and the circumstances of both the parties in eking out their livelihood and under whose protective umbrella they are seeking their sustenance to life. Given the prevailing socio- economic paradigm in the Indian society, generally, it is the wife's convenience which must be looked at while considering transfer.

10. Further, when two or more proceedings are pending in different Courts between the same parties which raise common question of

[2025:RJ-JD:17825] (4 of 4) [CTA-123/2021]

fact and law, and when the decisions in the cases are interdependent, it is desirable that they should be tried together by the same Judge so as to avoid multiplicity in trial of the same issues and conflict of decisions."

11. Having regard to the submissions made at bar and

considering the judgment of the Hon'ble Apex Court rendered in

the case of N.C.V. Aishwarya (supra), this Court considers it

appropriate to allow this transfer application.

12. In view of the discussion made hereinabove, the present

transfer application filed by the petitioner-wife is allowed and Civil

Misc. Case No.218/2021 titled as Narendra Kumar Vs. Priyanka

Bakoliya, pending before the Family Court, Jhunjhunu is ordered

to be transferred to the Additional District Judge, Sujangarh,

District - Churu.

13. The parties shall appear before the Additional District Judge,

Sujangarh, District - Churu on 07.05.2025.

14. The Family Court, Jhunjhunu is directed to remit the case i.e.

Civil Misc. Case No.218/2021 titled as Narendra Kumar Vs.

Priyanka Bakoliya to the Additional District Judge, Sujangarh,

District - Churu immediately. The Family Court, Jhunjhunu is also

directed to apprise both the parties to appear before the

Additional District Judge, Sujangarh, District - Churu on

07.05.2025.

15. Pending application(s), if any, as well as stay petition also

stand disposed of.

(CHANDRA PRAKASH SHRIMALI),J

88-Ramesh Goyal, P.S./-

Powered by TCPDF (www.tcpdf.org)

 
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