High Court Punjab-Haryana High Court

Raj Rani vs Balwinder Singh on 5 August, 2009

Punjab-Haryana High Court
Raj Rani vs Balwinder Singh on 5 August, 2009
IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH


                                        TA 110 of 2008
                                        Date of decision:5.8.2009


Raj Rani
                                                          Petitioner
                       vs
Balwinder Singh
                                                          Respondent


Present     Mr. Deepak Aggarwal, Advocate
            Mr. NK Manchanda, Advocvate.


M.M.S.BEDI,J.

The parties are present in person. The petitioner does not

want to stay with the respondent on account of his conduct. She is staying

at Phul. The respondent has filed an application u/s 9 of the Hindu

Marriage Act at Moga. The petitioner being a resident of Phul and not

interested to stay with the respondent on account of his conduct, has to

contest the application on merits, taking into consideration the comparative

convenience of both the parties, it is deemed appropriate to transfer the

proceedings u/s 9 of the Hindu Marriage Act, initiated by the respondent at

Moga to Phul.

Accordingly, the petition is allowed, Civil Judge (Sr.D.) Moga is

directed to send the file, complete in all respects, to Civil Judge (Sr.D.)

Phul. The parties are directed to appear before the learned Civil Judge

(Sr.D), Phul on 12.9.2009 for further proceedings.

August 5 ,2009                                       ( M.M.S.BEDI )
TSM                                                       JUDGE