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

Smt. Shabbo Banu Alias Shabana vs Nawaz Khan (2026:Rj-Jd:17000)
2026 Latest Caselaw 5551 Raj

Citation : 2026 Latest Caselaw 5551 Raj
Judgement Date : 10 April, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Smt. Shabbo Banu Alias Shabana vs Nawaz Khan (2026:Rj-Jd:17000) on 10 April, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:17000]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Civil Transfer Application No. 8/2026

Smt. Shabbo Banu Alias Shabana W/o Nawaz Khan, Aged About
21 Years, D/o Salim R/o Killa Post Baadi Gaati Tehsil Riyabadi
District Nagaur At Present R/o Beej Godaam Panchwati Kacchi
Basti Senti Chittorgarh. Rajasthan
                                                                        ----Petitioner
                                         Versus
Nawaz Khan S/o Bashir Mohammad, Aged About 23 Years, Killa
Post Baadi Ghati Tehsil Riyabadi District Nagaur Rajasthan
                                                                      ----Respondent


For Petitioner(s)              :    Mr. Rishabh Handa
                                    Mr. Mahendra Saraswat
For Respondent(s)              :    None present



              HON'BLE MS. JUSTICE REKHA BORANA

                                         Order

10/04/2026


1. Despite service, none appears for the respondent.

2. The present transfer application has been filed with the prayer

for transfer of Civil Case No.252/2025 (Nawaz Khan Vs. Smt.

Shabbo Banu @Shabana) under Section 9 of The Hindu Marriage

Act, 1955 (hereinafter referred to as the 'Act of 1955') pending

before Family Court, Merta.

3.    Learned        Counsel       for   the    petitioner          submits   that   the

petitioner-wife is presently residing with her father at Chittorgarh

and would be required to travel a considerable distance to attend

the proceedings at Merta. It is submitted that the petitioner

having no independent source of income, would face additional

financial constraints in travelling such a distance repeatedly.



                         (Uploaded on 10/04/2026 at 06:50:18 PM)
                        (Downloaded on 10/04/2026 at 09:42:00 PM)
 [2026:RJ-JD:17000]                   (2 of 4)                    [CTA-8/2026]



4. Counsel further submits that maintenance proceedings are also

pending between the parties at Chittorgarh, and it has therefore

been prayed that the pending application at Merta be transferred

to Family Court, Chittorgarh.

5.    Heard the counsel. Perused the record.

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

matters generally, it is the 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."

7.    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




                      (Uploaded on 10/04/2026 at 06:50:18 PM)
                     (Downloaded on 10/04/2026 at 09:42:00 PM)
 [2026:RJ-JD:17000]                   (3 of 4)                    [CTA-8/2026]



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. In view of the above, the impugned orders are set aside and the M. J.Petition No. 2287 of 2013 filed by the 2 Page 3 respondent-husband in Family Court Bandra, Bombay will stand transferred to the court of competent jurisdiction at Barshi."

8. In view of the submissions made and in view of the settled

position of law, this Court is of the opinion that the petitioner-wife

having no independent source of income, would be at serious

hardship if compelled to travel a considerable distance to attend

the proceedings at Merta. The present transfer application hence,

deserves to be and is hereby allowed. Civil Case No.252/2025

(Nawaz Khan Vs. Smt. Shabbo Banu @Shabana) pending before

Family Court, Merta is directed to be transferred to Family Court,

Chittorgarh for trial and disposal in accordance with law.

9. Family Court, Merta is directed to send the complete

file/record of Civil Case No.252/2025 (Nawaz Khan Vs. Smt.

Shabbo Banu @Shabana) to Family Court, Chittorgarh within a

period of two weeks from the receipt of the certified copy of the

present order while fixing the next date in the matter for

appearance of both the parties before the transferee Court. Both

(Uploaded on 10/04/2026 at 06:50:18 PM)

[2026:RJ-JD:17000] (4 of 4) [CTA-8/2026]

the parties shall remain present before Family Court, Chittorgarh

on the date as fixed.

10. 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 said

date.

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

each to Family Court, Merta and Family Court, Chittorgarh.

12. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 196-rahul/-

(Uploaded on 10/04/2026 at 06:50:18 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