T.A. No.20 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
T.A. No.20 of 2009.
Decided on July 22, 2009.
Satnam Kaur
..Petitioner
VERSUS
Manvinder Pal Jit Singh
..Respondent
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.R.S.Bains, Advocate,
for the petitioner.
Mr.V.G.Dogra, Advocate,
for the respondent.
M.M.S. BEDI, J. (ORAL)
Parties are present in the Court. At this stage,
there does not appear to be any chance of reconciliation on account
of certain apprehensions in the minds of both the parties.
Heard on merits.
Petitioner-wife seeks the transfer of a petition
under Section 9 of the Hindu Marriage Act, pending in the Court of
Additional Civil Judge (Sr.Divn.), Nakodar, to a Court of competent
jurisdiction at Hoshiarpur, on the ground that she is employed at
T.A. No.20 of 2009 -2-
Tanda, and it will be convenient for her to attend the dates of hearing
at Hoshiarpur.
Counsel for the respondent has contended that a
similar application was filed by the petitioner for transfer when on an
earlier occasion, a petition under Section 9 of the Hindu Marriage
Act, had been filed by the respondent-husband at Nakodar. After
taking into consideration the facts and circumstances, this Court had
transferred the proceedings to Jalandhar. Said proceedings
culminated into a compromise. On account of subsequent events, the
respondent had to file a fresh petition under Section 9 of the Hindu
Marriage Act, at Nakodar. The petitioner present in the Court doubts
the bona fides of the respondent in filing the application under
Section 9 of the Hindu Marriage Act, claiming that the said
proceedings might have been filed, in order to create a defence in
the criminal proceedings initiated by her under Sections 406 & 498-A
IPC.
Without expression of any opinion regarding the
intentions of the respondent, taking into consideration the
convenience of the parties, it is deemed appropriate to transfer the
proceedings under Section 9 of the Hindu Marriage Act, pending at
Nakodar to Hoshiarpur.
File of the case, complete in all respects, be
forwarded by Additional Civil Judge (Sr.Divn.), Nakodar to District
Judge, Hoshiarpur, so that the same may be entrusted to an
appropriate Court for proper adjudication in accordance with law.
T.A. No.20 of 2009 -3-
Parties are directed to appear before the District
Judge, Hoshiarpur, on 22.08.2009, for further proceedings.
Allowed.
(M.M.S.BEDI)
JUDGE
July 22, 2009.
rkarora