High Court Punjab-Haryana High Court

Aman Rani vs Lachman Khan on 28 November, 2008

Punjab-Haryana High Court
Aman Rani vs Lachman Khan on 28 November, 2008
Transfer Application No.120 of 2008.                       -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                      Transfer Application No.120 of 2008.

                                      Date of Order: 28.11.2008

Aman Rani                                                     ...Applicant

                                   Versus

Lachman Khan                                                 ..Respondent

CORAM: HON’BLE MR. JUSTICE RAJIVE BHALLA

Present: Ms. Malkiat Mann, Advocate
for the applicant.

Mr. Daman Jeet, Advocate
for the respondent.

RAJIVE BHALLA, J (Oral).

Affidavit of Aman Rani wife of Lachman Khan, filed in Court

today, is taken on record.

Reply by way of Affidavit of Lachman Khan son of Harnek Khan,

filed in Court today, is taken on record.

Prayer in this application is for transfer of a Civil Suit dated

30.11.2007 (Annexure P-3), titled as “Lachman Khan v. Aman Rani”,

pending before the Court of Additional Civil Judge (Senior Division),

Talwandi Sabo to the Court of Civil Judge (Senior Division), Barnala.

Counsel for the applicant submits that the applicant has to look

after the welfare of her minor daughter aged 5 years. In addition, the

respondent is facing trial in a case pending under Sections 498-A, 406,

323,34 of the Indian Penal Code before the Judicial Magistrate Ist Class,

Barnala. The applicant has also filed an application under Section 125 of

the Code of Criminal Procedure before the aforementioned Court. It is

submitted that in view of the aforementioned facts, the suit filed by the

respondent, claiming that he has divorced the applicant, be transferred to a
Transfer Application No.120 of 2008. -2-

Court of competent jurisdiction at Barnala.

Counsel for the respondent, on the other hand, submits that he is

a Class-IV employee and the transfer of the case would entail expense that

he can ill afford. It is also submitted that he apprehends danger to his

person, in case he has to travel to Barnala.

I have heard counsel for the parties and am of the considered

opinion that in view of the facts referred to hereinabove, the case titled as

“Lachman Khan v. Aman Rani”, pending before the learned Additional

Civil Judge (Senior Division), Talwandi Sabo, should be transferred to a

court of competent jurisdiction at Barnala. As is apparent from the affidavit

filed by the applicant, she has to look after the welfare of her minor

daughter aged 5 years. In addition, the respondent is already defending

two cases instituted by the applicant at Barnala. The respondent’s

apprehension that he would be physically harm, appears to be incorrect as

he is already appearing before the courts at Barnala and has not

expressed any such apprehension earlier. Even otherwise, in case of any

such apprehension, he would be at liberty to approach the Senior

Superintendent of Police for redressal of his grievances, if any.

In view of what has been stated hereinabove, the present

application is allowed and the Civil Suit dated 30.11.2007 (Annexure P-3),

titled as “Lachman Khan v. Aman Rani”, pending before the Court of

Additional Civil Judge (Senior Division), Talwandi Sabo, is transferred to

the Court of Additional District and Sessions Judge, Barnala. The

Additional Civil Judge (Senior Division), Talwandi Sabo, shall forthwith

forward the file of the Civil Suit titled as “Lachman Khan v. Aman Rani”

to the Court of Additional District and Sessions Judge, Barnala, who shall

upon receipt of the file decide the petition himself or entrust it to a court of

competent jurisdiction.

Transfer Application No.120 of 2008. -3-

Parties are directed to appear before the Court of District Judge,

Kapurthala, on 24.12.2008.

November 17, 2008                                    (RAJIVE BHALLA)
nt                                                      JUDGE