High Court Punjab-Haryana High Court

Gurmeet Kaur vs Malak Singh And Another on 7 September, 2009

Punjab-Haryana High Court
Gurmeet Kaur vs Malak Singh And Another on 7 September, 2009
TA 380 of 2008                       1




IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH


                                         TA 380 of 2008
                                         Date of decision: 7.9.2009


Gurmeet Kaur
                                                        Petitioner
                        vs
Malak Singh and another
                                                        Respondent


Present     Mr. DS Gurna, Advocate
            Mr.Mahavir Sandhu, Advocate


M.M.S.BEDI,J.

The petitioner is defendant No.2 in a case filed by respondent

No.1 in the Court of Civil Judge (Sr.D.) Jagadhri seeking a declaration that

plaintiff- respondent No.1 is entitled to the maturity amount along with

interest lying deposited with the Punjab and Sind Bank, Mustfabad in the

shape of FDR in the joint name of plaintiff and defendant No.2. The plaintiff

claims that the amount deposited with the bank was received by him after

the sale of 41 kanals 16 marlas of land vide registered sale deed dated

31.5.2004, whereas the petitioner-defendant No.2 claims that the said

amount had been given to her by her parents.

The petitioner seeks the transfer of the said suit from Jagadhri

to a court of competent jurisdiction at Rajpura. The petitioner claims that a

petition u/s 18 and 20 of the Hindu Adoption and Maintenance Act

titled Gurmeet Kaur vs Malak and another filed by her is pending at

Rajpura and that the same is being contested by respondent No.1 and has
TA 380 of 2008 2

been granted interim maintenance vide order dated 19.7.2008.

The application has been opposed by the plaintiff-respondent

No.1 contending that the present petition for transfer has been filed by the

petitioner merely to harass the respondent. Learned counsel for

respondent No.1 has further contended that the conduct of the petitioner

during the pendency of the transfer application has not been fair as the

parties were directed to appear before this court but the petitioner had

been avoiding appearance. The respondent had offered permanent

alimony and maintenance for the child to seek dissolution of the marriage

but the petitioner had been avoiding appearance in the court. Even a cost

of Rs.3000/- was imposed on the petitioner on 21.5.2009 for deliberately

avoiding the appearance before the court. She has not even paid the said

amount to the respondent. When the petitioner’s counsel was asked to

instruct his client to pay a sum of Rs.3000/-, as ordered by this court, he

stated that the respondent No.1 has not been paying the maintenance to

her and that she has got no resources to pay the costs.

Without entering into the controversy regarding the conduct of

the petitioner, it is sufficient to observe that the convenience of the litigant

parties is one of the main considerations while deciding the application for

transfer. There appears to be a matrimonial dispute between the petitioner

and respondent No.1. The petitioner has filed a suit for maintenance at

Rajpura and the respondent is appearing in the said case at Rajpura. No

doubt transferring of the suit for declaration and injunction, filed by the

respondent from Jagadhri to Rajpura will be inconvenient to the respondnet

but considering the comparative inconvenience of both the parties, in the

interest of justice, it is deemed appropriate to transfer the suit filed by
TA 380 of 2008 3

respondent No.1 titled Malak Singh vs. Punjab and Sind Bank,

Mustfabad and another, pending in the court of Civil Judge (Sr.D.)

Jagadhri to Rajpuria. The file, complete in all respects, will be sent to the

court at Rajpura, where the petitioner has filed a petition u/s 18 and 20

of the Hindu Adoption and Maintenance Act titled Gurmeet Kaur vs

Malak and another by 24.10.2009. The parties are directed to appear

before the learned Civil Judge (Sr.D), Rajpura on 24.10.2009.

The application stands disposed of in the above terms.

September 7 ,2009                                  ( M.M.S.BEDI )
TSM                                                     JUDGE