High Court Madras High Court

Durga vs R.Mohan Ganesh on 3 March, 2011

Madras High Court
Durga vs R.Mohan Ganesh on 3 March, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 03/03/2011

CORAM
THE HONOURABLE MR.JUSTICE T.MATHIVANAN

Tr.C.M.P.(MD)No.108 of 2010

Durga                              ... Petitioner
					
Vs.

R.Mohan Ganesh                     ... Respondent
	
	This petition is filed under section 24 of the Civil Procedure Code, to
withdraw the case in OP No.409 of 2009 from the file of the Principal Judge,
Family Court, Chennai and to transfer the same to the file of the Family Court,
Madurai, for disposal.

!For Petitioner    ...  Mr.J.Anandha Kumar
^For Respondent    ...  Mr.R.Rajaraman
		
:ORDER

Based on the proviso to section 24 of the Civil Procedure Code, this
petition is filed by the petitioner to withdraw the case in O.P No.409 of 2009
from the file of the learned Principal Judge, Family Court, Chennai and to
transfer to the file of Family Court, Madurai, for disposing the same in
accordance with law.

2.The facts led the petitioner to come forward with this petition may be
summarized as under:-

The respondent herein is none other than the husband of the petitioner and
their marriage was solemnized on 02.03.2008 at Swarna Mahal, Madurai and
thereafter, they started their matrimonial life at Chenai. It is alleged by the
petitioner that from the inception of their marriage, she was ill-treated and
inflicted tremendous mental and physical torture. The respondent always used to
find fault with her without any reason whatsoever and as such, he had failed to
discharge his duties of husband. On account of their wedding-lock, the
petitioner had begotten a girl baby on 21.01.2009. Even after passing of the
information, neither the respondent nor his family members chosen to come and
see the petitioner and her girl baby. The petitioner and her girl baby at
present are living with the petitioner’s parents at Madurai. In the meantime,
the respondent has filed a petition in O.P.No.409 of 2009 before the Principal
Judge, Family Court, Chennai, for restitution of conjugal rights, which is
posted for filing counter on the part of the petitioner. Since the petitioner
and her daughter have been totally neglected by the respondent and he has also
been behaving differently right from their marriage, the petitioner has been
driven to live with her parents. Further, she finds it difficult to go to
Chennai, as she is having her girl baby on her arm to attend each and every
hearing of the above said case. In this circumstance, she has come forward with
this petition for transfer of the case in O.P.No.409 of 2009 as aforesaid.

3.Heard both sides.

4.The learned counsel appearing for the petitioner has submitted that the
daughter of the petitioner is aged about two years and for attending the case in
O.P.No.409 of 2009, which is pending at Chennai, she has to travel all along
from Madurai.

5.While advancing his arguments, he has also submitted that a special
insertion has been introduced by the Parliament by section 4 of the amendment
Act 15 of 2003 and thereby, the woman/wife has been given special preference for
prosecuting/defending her case. Accordingly, she can sue or she can be sued
before the Court in whose jurisdiction, she resides at the time of presenting
the petition.

6.In support of his arguments, he has placed reliance upon the following
two decisions:-

01.Dr.M.S.Gayathri vs. Dr.S.Natarajan, reported in (2006)4 MLJ 694; and

02.Usha @ Ramalakshmi and another vs. P.Shamugam, reported in 2006(4)CTC

835.

7.In the former case, the learned single Judge of this Court has observed
that:-

“There cannot be any hard and fast rule in the matter of deciding the
transfer applications. While the parties cannot be allowed to have their own
course to defeat the ends of justice, yet, it is better for both the parties to
have a convenient forum so that multiplicity of proceedings can receive
attention by the same Court.”

8.It has also been observed that:-

“It is not the case of the Court showing any sympathy to woman or wife in
a matrimonial proceedings. The Parliament itself by its legislative wisdom has
decided to show preference in the case of wife in choosing the place of forum to
sue her husband….

It was with this view, preference is given to the women to choose their
forum for presentation of the petitions and to institute an appropriate
matrimonial proceedings so as to protect them.”

9.In the latter decision, the wife filed a petition seeking maintenance
from the husband before the Family Court, Coimbatore and the husband filed a
petition for certain reliefs before the Family Court, Coimbatore. In that
petition, the wife pleaded that distance between Tuticorin and Coimbatore is
about 500 kms and that she could not undertake journey for every hearing with
child of tender age and she had no means of livelihood and had no relatives in
Coimbatore. Hence, she sought for transfer of the case as contemplated under
section 24 of the Civil Procedure Code. The transfer petition was resisted on
the ground that the Court in Tuticorin lacked territorial jurisdiction and was
not competent to hear petitions filed by wife and husband. After hearing both
sides, the learned single Judge of this Court had held that the Powers of High
Court under section 24 could not be whittled down or taken away as matrimonial
proceedings could be initiated before Family Court or Courts Subordinate to High
Court as the case may be. Neither Hindu Marriage Act nor Family Court ousts
provisions of Section 24 of Code of Civil Procedure and the competency of Court
referred to in Sections 24 and 25 of Code of Civil Procedure does not relate to
Territorial jurisdiction and acceptance of such interpretation would cripple
power of High Court under Section 24 of Code of Civil Procedure, as far as
matrimonial case are concerned.

10.It is also observed that”-

“After amendment of Hindu Marriage Act in 2003 under Section 19 of said
Act, wife as petitioner could file Petition in Court within whose jurisdiction
she resides at the time of filing of Petition.”

11.Keeping in view of this fact, the learned Single Judge has rejected the
contention of the husband and he has also followed the guidelines laid down in
2001 AIHC 1567 by this Court for transfer of the proceedings. Ultimately, the
above said cases were ordered to be transferred to Sub Court, Tuticorin instead
of transferring the case seeking maintenance to the file of learned Magistrate
Court to avoid multiplicity of proceeds.

12.On the other hand, the learned counsel appearing for the respondent has
contended that for the past two years, the respondent was not allowed to see his
girl baby and that the respondent still wanted to live along with the petitioner
and willing to bring up his child in a better level.

13.The learned counsel appearing for the respondent has also submitted
that excepting the case in O.P.No.409 of 2009, which is pending before the
Principal Judge, Family Court, Chennai, no other case is pending and if the
petitioner is willing to join with the respondent, he is ready to take back her
to the matrimonial home along with the child. He has also submitted that the
petitioner has been acting to the wrong note of her parents and she never think
about the welfare of the child as well her future.

14.He has also submitted that mediation was conducted two or three times
for settling the dispute between the petitioner and the respondent amicably, but
on account of adamant attitude of the petitioner, the mediations had become
failed. He has also submitted that the amended section 19(iii)(a) of the Hindu
Marriage Act, could not be misunderstood and also could not be used to wreck
vengeance on the husband. If there are really justifiable grounds, then the
wife could be allowed to defend or prosecute her husband before the Court in
whose jurisdiction she is residing.

15.In the instant case on hand, the petitioner wanted to harass the
respondent and therefore, for the past two years, the respondent has been
undergoing untold miseries.

16.This Court has carefully considered the submissions made on behalf of
both sides.

17.The respondent being the husband has filed the petition in O.P.No.409
of 2009 before the learned Principal Judge, Family Court, Chennai, for
restitution of conjugal rights, but this petition has been resisted by the
petitioner on various grounds. However, admittedly she is having a girl baby in
her arm and hence, she finds it difficult to go to the Family Court, Chennai, to
make her appearance in each and every hearings all along from Madurai.

18.It is true that section 19 of the Hindu Marriage Act, has been amended
by insertion of proviso of (iii)(a) to section 19. Of Course, this amended
section 19(iii)(a) gives special preference to the wife to file a petition or
defending the case of the husband before the Court within whose jurisdiction she
resides. The intention of the legislator is to safe-guard the interest and
rights of the women, who are being subjected to harassment and cruelty. But this
special preference conferred under section 19(iii)(a) of the Hindu Marriage Act
shall not be used to wreck vengeance on the husband. There must be a
justifiable cause to select the jurisdiction of the Court where she resides.

19.On coming to the instant case on hand, the petitioner is residing at
Madurai and that is why, she opted to file this petition to transfer the case in
O.P.No.409 of 2009. In matrimonial cases, as contemplated under section 24 of
the Civil Procedure code, the general power of transfer and withdrawal conferred
on this Court can very well be pressed into service and in such cases, filed by
husband against wife, the convenience of the wife is relevant consideration as
observed in Sunita Singh vs. Kumar Sanjay [AIR 2002 SC 396].

20.Keeping in view of the above facts, this Court is of considered view
that the case in O.P.No.409 of 2009 may be ordered to be withdrawn from the file
of the learned Principal Judge, Family Court, Chennai and transferred to the
Family Court, Madurai, for disposing the same in accordance with law.

21.In the result, this petition is allowed. The case in O.P.No.409 of 2009
is ordered to be withdrawn from the file of the Principal Judge, Family Court,
Chennai and transferred to the file of Family Court, Madurai. The learned
Principal Judge, Family Court, Chennai, is directed to send the entire records
relating to the above said case to the file of Family Court, Madurai, within a
period of one week from the date of receipt of a copy of this order. After
receiving the case records, the transferee Family Court, Madurai, is directed to
dispose of the case, within the time frame of three months without any further
delay.

22.With the above observations, this petition is allowed. No costs.

er

To,

1.The Additional District Judge,
Family Court,
Madurai.

2.The Principal Judge,
Family Court,
Chennai.