High Court Punjab-Haryana High Court

Renu Bala vs Rajesh Kumar on 8 September, 2009

Punjab-Haryana High Court
Renu Bala vs Rajesh Kumar on 8 September, 2009
T.A. No. 36 of 2009                                                   [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH.

                                T.A. No. 36 of 2008

                                Date of Decision: September 8, 2009



Renu Bala

                                     .....Petitioner

            Vs.

Rajesh Kumar

                                     .....Respondent


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                         -.-

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

            Ms. Manpreet Kaur, Advocate
            for the respondent.

                  -.-



M.M.S. BEDI, J. (ORAL)

Petitioner wife seeks the transfer of divorce petition filed by

her husband at Tarn Tran to Jalandhar on the ground that she being alone

will have to travel from Jalandhar to Tarn Taran on each date of hearing. In

case she has to contest the petition at Tarn Taran, she will have to take

assistance of her father to join her at Tarn Taran. An application under
T.A. No. 36 of 2009 [2]

Section 125 Cr.P.C. is stated to have been filed by the petitioner at

Jalandhar.

Counsel for the respondent has contended that it will be

inconvenient for the husband to come to Jalandhar in case the petition is

transferred to Jalandhar.

I have considered the comparative convenience of both the

parties. It appears that the convenience of the wife is required to be seen in

the case as she has already filed a petition under Section 125 Cr.P.C. at

Jalandhar and she has to take the assistance of her father to help her to

contest the case which is apparently inconvenient.

Petition is allowed. The divorce petition Rajesh Kumar Vs.

Renu Bala filed by the respondent at Tarn Taran is ordered to be transferred

from the Court of Additional District Judge, Tarn Taran to District Judge,

Jalandhar. Parties are directed to appear before the transferee Court on

October 24, 2009. It will be open to District Judge, Jalandhar, either to

keep the file with him for adjudication or to transfer the same to any other

Court of competent jurisdiction.

September 8, 2009                                        (M.M.S.BEDI)
 sanjay                                                JUDGE