Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Pinki Rajpurohit vs Shyam Sunder Rajpurohit ...
2026 Latest Caselaw 5621 Raj

Citation : 2026 Latest Caselaw 5621 Raj
Judgement Date : 10 April, 2026

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

Smt Pinki Rajpurohit vs Shyam Sunder Rajpurohit ... on 10 April, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:16930]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Civil Transfer Application No. 153/2025

Smt Pinki Rajpurohit W/o Shri Shyam Sunder Rajpurohit, Aged
About 27 Years, D/o Shri Dhansingh Rajpurohit R/o Near Nagana
Temple Village Deriya Tehsil Panchpadra District Barmer
                                                                   ----Petitioner
                                    Versus
Shyam Sunder Rajpurohit S/o Pratap Rajpurohit, R/o Village
Kishnasar Tehsil District Bikaner
                                                                 ----Respondent



For Petitioner(s)         :     Mr. Vikas K. Bishnoi
For Respondent(s)         :     Mr. Dilip Singh Baghela



              HON'BLE MS. JUSTICE REKHA BORANA

                                     Order

10/04/2026

1.    The present transfer petition has been filed with a request

for transferring Case No.268/2021 (Shyam Sunder Vs. Pinki

Rajpurohit) under Section 13 of the Hindu Marriage Act, 1955

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

Family Court No.2, Bikaner to Family Court, Balotra.

2.    It has been submitted that the petitioner is residing at

Barmer with her father and would face serious hardship if she is

required to travel to Bikaner on each date of hearing. Further, the

criminal proceedings pending qua the FIR as lodged by her are

also pending at Pachpadra/Balotra.

3.    It has further been averred that earlier, the respondent

obtained an exparte decree of divorce by manipulating the service

of notice on the petitioner. However, the said decree stood set

                      (Uploaded on 14/04/2026 at 03:37:21 PM)
                     (Downloaded on 14/04/2026 at 04:22:57 PM)
 [2026:RJ-JD:16930]                      (2 of 5)                    [CTA-153/2025]



aside on application under Order 9 Rule 13, CPC filed by the

petitioner been allowed vide order dated 23.04.2025.

4.    Per contra, Counsel for the respondent submits that the

mother of the respondent is suffering with cancer and hence, it is

the respondent who would be suffering comparative hardship in

travelling from Bikaner to Balotra.

5.    Heard the counsels. 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."




                         (Uploaded on 14/04/2026 at 03:37:21 PM)
                        (Downloaded on 14/04/2026 at 04:22:57 PM)
 [2026:RJ-JD:16930]                    (3 of 5)                    [CTA-153/2025]



7.    So far as the fact of the respondent's mother suffering from

any disease is concerned, neither any reply to the present petition

has been filed nor any document to substantiate the averment has

been placed on record. Further, perusal of order dated 23.04.2025

passed by Family Court on application under Order 9 Rule 13, CPC

as filed by the petitioner reflects that despite the petitioner

residing with the respondent at her matrimonial house at that

point of time, the petition under Section 13 of the Act of 1955 was

filed and even got decreed ex parte.

8.    In that view of the matter, the petition pending at Bikaner

deserves to be transferred to the place where the petitioner is

residing. The same is also essential in view of the fact that she is

an unemployed person financially dependent on her father.

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

(Uploaded on 14/04/2026 at 03:37:21 PM)

[2026:RJ-JD:16930] (4 of 5) [CTA-153/2025]

to the appellant-wife. This aspect of the matter, unfortunately, the High Court has missed to take note of."

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

position of law, the present application deserves to be and is

hereby allowed. Civil Misc. Case No.268/2021 (Shyam Sunder Vs.

Pinki Rajpurohit) pending before Family Court No.2, Bikaner is

directed to be transferred to Family Court, Balotra.

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. Family Court No.2, Bikaner is directed to send the complete

file/record of Civil Misc. Case No.268/2021 (Shyam Sunder Vs.

Pinki Rajpurohit) to Family Court, Balotra 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 before the

Court at Balotra.

12. The petitioner as well as the respondent shall remain present

before Family Court, Balotra on the date as fixed and the Court at

Balotra shall not be under an obligation to issue fresh notices to

any of the parties as the present order is being passed in presence

of Counsel for both the parties.

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

each to Family Court No.2, Bikaner and Family Court, Balotra.

(Uploaded on 14/04/2026 at 03:37:21 PM)

[2026:RJ-JD:16930] (5 of 5) [CTA-153/2025]

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

disposed of.

(REKHA BORANA),J 204-Arvind/-

(Uploaded on 14/04/2026 at 03:37:21 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter