High Court Punjab-Haryana High Court

Prabhjot vs Avtar Singh on 30 January, 2009

Punjab-Haryana High Court
Prabhjot vs Avtar Singh on 30 January, 2009
TA No. 370 of 2008                       1

            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                           TA No. 370 of 2008
                          Decided on : 30-01-2009

Prabhjot
                                                   ....Applicant

                     VERSUS

Avtar Singh
                                                   ....Respondent

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Sandeep Arora, Advocate for the applicant

MAHESH GROVER, J

This is an application under Section 24 CPC for transfer of

petition titled as ‘Avtar Singh versus Prabhjot’ pending in the Court of Sh.

M.S.Chauhan, District Judge, Gurdaspur to a Court of competent

jurisdiction at Gurgaon or near Delhi.

It has been contended by the learned counsel for the applicant

that the marriage took place with the respondent on 5.5.2001 and a child

was also born out of the wedlock. Unfortunately, the marriage did not work

out as a result of which the respondent has filed a petition under Section 13

of the Hindu Marriage Act in the Court of competent jurisdiction at

Gurdaspur. It is pleaded that both applicant and respondent are residing at

Delhi and the applicant is also having a child to look after. Therefore, it is

very difficult for her to travel a distance of 400 kms to attent to the Court

proceedings.

No one has put in appearance on behalf of the respondent. Mr.

R.K.Arya, Advocate who is representing the respondent has not turned up
TA No. 370 of 2008 2

despite the fact that the case has been called out twice. No reply has been

filed.

Having regard to the fact that the averments made in the

application have gone uncontroverted and also keeping in view the fact that

the applicant is a lady and is having a small child and also keeping in view

the observations of Hon’ble Apex Court in case titled as ‘Sumita Singh

versus Kumar Sanjay and another’ AIR 2002 SC 396, I am of the

considered opinion that the present application deserves to succeed.

Accordingly, the proceedings in the case titled as ‘Avtar Singh versus

Prabhjot’ pending in the Court of Sh. M.S.Chauhan, District Judge,

Gurdaspur are transferred to a Court of competent jurisdiction at Gurgaon .

The Court at Gurgaon shall issue notice to the parties for

appearance after receipt of the case on transfer

January 30 , 2009 (Mahesh Grover)
rekha Judge