Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Jyoti vs Satyendra (2026:Rj-Jd:15226)
2026 Latest Caselaw 5073 Raj

Citation : 2026 Latest Caselaw 5073 Raj
Judgement Date : 2 April, 2026

[Cites 9, Cited by 0]

Rajasthan High Court - Jodhpur

Smt. Jyoti vs Satyendra (2026:Rj-Jd:15226) on 2 April, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:15221]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
          S.B. Civil Transfer Application No. 185/2025

Smt. Sonal W/o Fateh Singh, Aged About 42 Years, D/o Shri
Arjun Singh, Resident Of 42, Rawala Ki Gali, Koliwara, Tehsil
Sumerpur, District Pali, Raj
                                                                   ----Petitioner
                                    Versus
Fateh Singh S/o Shri Kirath Singh, Resident Of Plot No 310/311
Mansarovar Scheme Opposite Dps School Pal Bye Pass Jodhpur
Raj
                                                                 ----Respondent
                              Connected With
          S.B. Civil Transfer Application No. 253/2025

 Saroj Choudhary D/o Late Dalip Singh Choudhary, Aged About
 41 Years, W/o Ravindra Kumar, R/o Village Neemla, Tehsil
 Nohar, Hanumangarh At Present R/o C/o Shankar Lal Beniwal,
 Plot No 11/21, Kaveri Path, Mansarovar, Jaipur Raj.
                                                                   ----Petitioner
                                    Versus
 Ravindra Kumar S/o Shri Hardatsingh, Aged About 41 Years,
 Ward No 40, Bhadra, Tehsil Bhadra, District Hanumangarh Raj.
                                                                 ----Respondent




          S.B. Civil Transfer Application No. 268/2025

 Smt. Jyoti D/o Shri Namichand, Aged About 37 Years, R/o
 Ward No. 21 Village Chhapar, Tehsil Sujangarh, District Churu,
 Rajasthan
                                                                   ----Petitioner
                                    Versus
 Satyendra S/o Shri Munna Lal Harijan, Aged About 40 Years, R/
 o Ward No. 32 Harijan Basti, Village Fatehapur Shekhawati,
 District Sikar, Rajasthan. Mobile No. 9462355668
                                                                 ----Respondent




                      (Uploaded on 03/04/2026 at 05:59:15 PM)
                     (Downloaded on 03/04/2026 at 09:52:52 PM)
 [2026:RJ-JD:15221]                   (2 of 9)                           [CTA-185/2025 &
                                                                  three connected matters]



          S.B. Civil Transfer Application No. 294/2025

 Munesh Kumari Alias Manisha W/o Pappu Ram, Aged About 33
 Years, D/o Shri Ranjeet Ram R/o Lichana Tehsil Nava, District
 Deedwana       Kuchaman       Raj.presently          R/o        Toliayasar,    Tehsil
 Sujangarh, District Churu Raj.
                                                                      ----Petitioner
                                    Versus
 Pappu Ram S/o Shri Nathuram Nayak, R/o Village- Lichana,
 Tehsil Nava, District Deedwana Kuchaman Raj.
                                                                   ----Respondent


For Petitioner(s)         :     Ms. Ayushi Rathore on behalf of
                                Mr. Shambhoo Singh Rathore (in CTA
                                No. 185/2025)
                                Mr. Pradeep Bhakar (in CTA No.
                                253/2025)
                                Mr. Manish Dadhich (in CTA No.
                                268/2025)
                                Mr. Naresh Singh (in CTA No.
                                294/2025)
For Respondent(s)         :     Mr. Sandeep Godara &
                                Mr. Jaydeep Poonia on behalf of
                                Mr. Manjeet Godara (in CTA No.
                                253/2025)
                                Mr. Avinash Bhati (in CTA
                                No.268/2025)
                                None present in CTA Nos. 185/2025 &
                                294/2025



              HON'BLE MS. JUSTICE REKHA BORANA

                                     Order

02/04/2026

1.    As all these transfer petitions arise out of similar circumstances

and involve common questions of law, they are being decided by this

common order.

2.    All the petitions have been preferred by the petitioner-wife

seeking transfer of proceedings instituted by the respondent-husband


                      (Uploaded on 03/04/2026 at 05:59:15 PM)
                     (Downloaded on 03/04/2026 at 09:52:52 PM)
 [2026:RJ-JD:15221]                    (3 of 9)                          [CTA-185/2025 &
                                                                  three connected matters]


under various provisions of the Hindu Marriage Act, 1955/Guardian &

Wards Act, 1890/Specific Relief Act, 1963 to the Court within whose

jurisdiction the petitioner-wife is presently residing/working.

3.    The petitioners in the respective applications have invoked the

jurisdiction of this Court under Section 24 of the Code of Civil

Procedure, praying that the various proceedings pending before

different    Courts   be      transferred         to      the      place     of     their

residence/workplace. Although the factual matrix in each petition

varies, the grounds raised by the Petitioner wives are substantially

common and relate to the hardships faced by them in attending

proceedings at distant forums.

4.    In all these petitions service upon the respondents stand duly

complete. However, despite completion of service, none has appeared

on behalf of the respondents in CTA Nos. 185/2025 and 294/2025.

5.    In some of the petitions, it has been urged that the petitioner-

wife, being a woman with minor child/children solely under her care,

faces grave difficulty in travelling long distances, particularly in the

absence of any family member to accompany her, rendering such travel

with minors practically impossible. In some matters, the petitioner-wife

has asserted that she is financially dependent upon her parents, lacking

any independent source of income. In some, it has been averred that

they reside with their ailing or aged parents, who require constant

supervision.

6.    While in other matters, it has additionally been submitted that the

petitioner-wife has already instituted proceedings against her husband

under Section 12/23 of The Protection of Women From Domestic

Violence Act, 2005 / Section 9 or 13 of The Hindu Marriage Act,

1955/Section 144 of Bhartiya Nagrik Suraksha Sanhita, 2023, at the

place where she is presently residing. It is urged that, despite the

                       (Uploaded on 03/04/2026 at 05:59:15 PM)
                      (Downloaded on 03/04/2026 at 09:52:52 PM)
 [2026:RJ-JD:15221]                   (4 of 9)                          [CTA-185/2025 &
                                                                 three connected matters]


pendency of these proceedings, the respondent-husband has instituted

a separate case in another district/city/town only with the intent to

cause harassment. In these circumstances, it would be extremely

difficult and practically impossible for her to attend the proceedings

before the Court chosen by the husband.

7.    Heard the Counsels.

8.    It is a well-settled proposition of law that in matrimonial matters

generally, it is wife's convenience which must be looked at while

considering the plea of transfer. In N.C.V. Aishwarya Vs. A.S.

Saravana Karthik Sha, (2022 INSC 1310) (decided on 18.07.2022),

the Hon'ble Apex Court held 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."


9.    So far as the ground of the minor child/children being in the care

and custody of the petitioner-wife is concerned, the Courts have

consistently held that inconvenience is more on the part of the woman

and she cannot be expected to travel long distances either while

accompanying the minor or while leaving them in the care of others, to

attend the proceedings regularly. Hon'ble the Apex Court in the case of

Reena Bahri v. Ajay Bahri, (2002) 10 SCC 136 held as under:

      "2. The wife has a child, approximately three years old,
      with her in Bombay. She avers that she has no source of
      income and no one to travel with her from Bombay to
      Delhi. In the circumstances, she is unable to satisfactorily

                      (Uploaded on 03/04/2026 at 05:59:15 PM)
                     (Downloaded on 03/04/2026 at 09:52:52 PM)
 [2026:RJ-JD:15221]                   (5 of 9)                          [CTA-185/2025 &
                                                                 three connected matters]


      defend the divorce petition. It is contended on behalf of
      the husband that the transfer petition should be
      dismissed, and that he will pay for the wife's transport
      between Bombay and Delhi along with an escort,
      whenever required, as also pay for the travel of her
      witnesses in the matrimonial proceedings.
      3. This misses two points. The first relevant circumstance
      is that there is a very small child with the wife in Bombay
      and the second is that the wife does not have anybody
      who can conveniently accompany her to Delhi. Apart from
      this, as is shown by the counter, there are already
      proceedings in Bombay which the husband has to defend.
      We think, in the circumstances, that the transfer petition
      should be allowed."


10.   With respect to the plea of financial constraints, the petitioner-

wife having no independent source of income, and further, old/ailing

parents under care, it has been observed in several decisions that

compelling a woman with limited means to travel long distances on

each date of hearing would result in undue hardship. Hon'ble the Apex

Court in the case of Vaishali Shridhar Jagtap vs. Shridhar

Vishwanath Jagtap, (2016 INSC 504) held as under:-


      "3. According to the Appellant, her mother is aged
      and it is difficult for her mother to accompany the
      Appellant for her travel to Mumbai. It is also stated
      that there are three criminal cases-one for
      maintenance, the second under the Prevention of
      Domestic Violence Act, 2005 and the third Under
      Section 498A of The Indian Penal Code, 1860 and
      other related provisions, pending at Barshi, and one
      on the civil side for restitution.
      ...

5. Admittedly, the distance between Mumbai and Barshi is around 400 kilometres. Four cases between the parties are pending at Barshi. Apparently, the comparative hardship is more to the appellant-wife. This aspect of the matter, unfortunately, the High Court has missed to take note of.

6. No doubt, the said evidence can be recorded on appearance of the petitioner either physically or by virtual mode but keeping in mind the over all situation and the facts and circumstances of the case, we consider it proper to transfer the subject-case as asked for by the petitioner-wife so that no prejudice is caused to the petitioner-wife."

(Uploaded on 03/04/2026 at 05:59:15 PM)

[2026:RJ-JD:15221] (6 of 9) [CTA-185/2025 & three connected matters]

11. Similar view was expressed by the Hon'ble Apex Court in

Leena Mukherjee Vs. Rabi Shankar Mukherjee, (2002) 10

SCC 480 :

"The petitioner is a resident of Durgapur, District Burdwan, West Bengal. She states that she is a distressed woman without any financial resources and that with the meagre income which she gets by way of maintenance, it is not possible for her to travel from Durgapur to Delhi to prosecute the case. She also submits that there is nobody to accompany her to Delhi. The above fact is not traversed in the counter affidavit. Having regard to the circumstances, we think that it would be appropriate to order transfer of the matrimonial suit from the Court of the Additional District Judge, Delhi."

12. So far as the plea of long-distance travel and the resultant

inconvenience to the petitioner-wife is concerned, Bombay High Court,

recently, while allowing the transfer petition in the case of Archana

Dattatray Jagtap vs Dattatray Chandev Jagtap, (2025 SCC

OnLine Bom 3920), held as under:

"6. Considering the law as laid down by the Supreme Court in the aforementioned judgments and the facts of the present case, where the distance between Malshiras, District Solapur, and Belapur is around 300 kms, in my view, it is inconvenient for the wife to travel 300 kilometres to attend the hearing and then return the same day, travelling 300 kms. To do so, she would have to stay overnight at Belapur to attend the proceedings filed by the husband. She has also filed three proceedings before the Court of Malshiras, District Solapur. Hence, I am convinced that the transfer application deserves to be allowed."

13. Section 24 of the Code of Civil Procedure 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

(Uploaded on 03/04/2026 at 05:59:15 PM)

[2026:RJ-JD:15221] (7 of 9) [CTA-185/2025 & three connected matters]

notice, the High Court or the District Court may at any stage,-

(a) transfer any suit, 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) retransfer 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 an 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."

14. This Court observes that, in the ordinary course, transfer

petitions instituted before this Court often remain pending for

considerable periods, primarily on account of the other party

evading service. In several matters, interim protection granted by

this Court results in the matrimonial proceedings before the

concerned Court remaining stalled for years.

15. In view of the aforesaid circumstances, and in order to

secure the ends of justice as well as to ensure expeditious disposal

of the proceedings, this Court considers it appropriate to exercise

its powers under Section 24 of the Code of Civil Procedure.

(Uploaded on 03/04/2026 at 05:59:15 PM)

[2026:RJ-JD:15221] (8 of 9) [CTA-185/2025 & three connected matters]

Accordingly, all the present transfer applications are allowed for

the reasons analysed in the preceding paras.

16. Consequently, in each of the petitions noted hereinabove, the

Court from which the case is being transferred and the Court to which it

stands transferred are indicated as under:

S.No. Civil Transfer Case Number Court where Court Application (Family the case is where the Number & Title Court/Trial pending case is Court) transferre d

1. CTA 185/2025 Civil Misc. Case Family Court Additional No. 658/2025 No.01, District (Smt. Sonal Vs. (Fateh Singh Jodhpur Judge, Fateh Singh) Vs. Smt. Sonal) Metropolitan Sumerpur, Pali.

2. CTA 253/2025 Case Additional Family No.169/2025 District Judge Court No.2, (Saroj (Ravindra (Family Jaipur Choudhary Vs. Kumar Vs. Court), Ravindra Kumar) Saroj Bhadra, Choudhary) Hanumangarh

3. CTA 268/2025 Civil Case Additional Additional No.10/2024 District District (Smt. Jyoti Vs. (Satyendra Vs. Judge, Judge, Satyendra) Smt. Jyoti) Fatehpur, Sujangarh, Sikar Churu

4. CTA 294/2025 Civil Original Senior Civil Additional Suit Judge, District (Munesh Kumari No.23/2025 Kuchaman Judge, @ Manisha Vs. (Pappu Ram Vs. City, Sujangarh, Pappu Ram) Munesh Kumari Deedwana- Churu @ Manisha) Kuchaman

17. The transferor Court is directed to transmit entire record of

the transferred matter to the transferee Court within a period of

two weeks of receipt of the certified copy of the present order

while fixing the next date for appearance of both the parties

before the transferee Court.

(Uploaded on 03/04/2026 at 05:59:15 PM)

[2026:RJ-JD:15221] (9 of 9) [CTA-185/2025 & three connected matters]

18. Both the parties shall remain present before the transferee

Court on the date as fixed by the transferor Court and the

transferee Court shall not be under an obligation to issue fresh

notices to any of the parties. Only in cases where the other party

remained unserved or is proceeded ex-parte, the transferee Court

shall be under an obligation to issue fresh notices to the

respondent and act further in accordance with law.

19. Needless to observe that if any application is filed by the

respondent-husband with a request to permit him to appear

through Video Conferencing, the learned Court shall be at liberty

to decide the same keeping into consideration the fact whether

the physical appearance of the respondent is essential on the each

date or not.

20. Let a certified copy of the present order be sent forthwith to

all the transferor as well as transferee Courts.

21. Stay applications and all pending applications, if any, stand

disposed of.

(REKHA BORANA),J 104, 107, 108 & 109-Manila/-

(Uploaded on 03/04/2026 at 05:59:15 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter