Bombay High Court High Court

Anita Balkrishna Barge vs Balkrishna Sopan Barge on 6 October, 2010

Bombay High Court
Anita Balkrishna Barge vs Balkrishna Sopan Barge on 6 October, 2010
Bench: S. S. Shinde
                                          (1)

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                        
                    APPELLATE SIDE, BENCH AT AURANGABAD

                    MISC. CIVIL APPLICATION NO. 16 OF 2009




                                                
     Anita Balkrishna Barge,




                                               
     Age 24 years, Occ. Household,
     R/o. C/o. Pandharinath Sandu Surange,
     Chetana colony, Wakratund Row Housing Society,
     Saptshrungi Nivas, Garware Chowk,
     MIDC, Ahmednagar                                            ...Applicant




                                   
           Versus     
     Balkrishna Sopan Barge,
     Age 25 years, Occ. Service & Agri,
                     
     R/o. Dahiwadi, Tq. Sinnar,
     District Nashik                                             ...Respondent


                                         .....
      


     Mr. Hemant U. Dhage, Advocate for the petitioner.
     Mr. K.C. Sant , Advocate for sole respondent.
   



                                         .....


                                            CORAM : S. S. SHINDE, J.
                                            DATED :      6TH OCTOBER, 2010


     ORAL JUDGMENT :-





1. Heard learned Counsel appearing for the applicant and

learned counsel appearing for the respondent/non-applicant.

::: Downloaded on – 09/06/2013 16:30:46 :::
(2)

2 Rule. Rule made returnable forthwith and heard with the consent

of the parties.

3 This application is filed for transfer of Hindu Marriage Petition No.

194 of 2009 filed by the respondent under Section 13(1) (ia) of the Hindu

Marriage Act, 1955 before the learned C.J.S.D. Nashik to the Court of

learned C.J.S.D. Ahmednagar.

4

Learned Counsel appearing for the applicant submitted that the

marriage of the applicant and the respondent was solemnized at

Ahmednagar. After the marriage the family members of the respondent

were demanding money and household articles from the parents of the

applicant. Since the parents of the applicant could not fulfill their demand,

the respondent and his family members caused illtreatment to the

applicant and drove her out from their house. The applicant filed Criminal

Misc. application No. 175 of 2008 before the learned J.M.F.C. at

Ahmednagar for maintenance under section 125 of Cr.P.C. The learned

J.M.F.C. after hearing both the parties has granted monthly maintenance

to the applicant by an order dated 31.3.2009. On behalf of the applicant,

it is further submitted that Hindu Marriage Petition No. 187 of 2009 is also

filed by the applicant in the Court of learned C.J.S.D. Ahmednagar under

Section 9 of the Hindu Marriage Act, 1955 for restitution of conjugal rights

::: Downloaded on – 09/06/2013 16:30:46 :::
(3)

against the respondent. It is further submitted that since the respondent is

not paying the regular maintenance, the applicant has filed Criminal

Inquiry Application No. 396 of 2009 before the learned Chief Judicial

Magistrate, Ahmednagar for recovery of the maintenance amount as

respondent did not pay maintenance amount.

The learned counsel for the applicant submitted the applicant is

unable to maintain herself and she has no source of income. Whenever

she has to attend the Court proceeding at Nashik, she has to travel about

160 kilometers from Ahmednagar to Nashik. As she is a lady one of her

family member has to accompany her. The applicant has to spend more

than Rs.500/- for travelling and Rs.500/- for lodging and food for

attending the Court proceeding pending at Nashik. It is submitted that the

said expenses is unbearable and inconvenient to the applicant as she

has no source of income. Learned Counsel further submitted that the

convenience of wife is to be looked at in the proceeding filed by the

husband. Therefore, learned Counsel would submit that the application

deserves to be allowed. In support of this contentions, learned counsel

for the applicant has placed reliance on the following judgments of this

Court as well as the Hon’ble Supreme Court.

i) Sangmitra Ramakant Royalwar Vs. Ramakant Gangaram

::: Downloaded on – 09/06/2013 16:30:46 :::
(4)

Royalwar, reported in 2009 (1) Bom.C.R. 316

ii) Shruti Shriram Jangam Vs. Shriram Balkrushna Jangam,

reported in 2009 (6) Bom. C.R. 433

iii) Smt. Vidya Shankar Iyer Vs. Shankar Nagraj Iyer, reported in

2006 (2) All MR 735

iv) Sandhya w/o Ananta Mane Vs. Ananta Manohar Mane (Misc.

Civil application No. 37 of 2009 decided on 20.4.2010
[Aurangabad Bench])

v) Rajani Kishor Pardeshi Vs. Kishor Babulal Pardeshi,

reported in (2005) 12 SCC 237.

vi) Roopali Saxena Vs. Ait Saxena, reported in (2004) 13 SCC

495

5 Learned Counsel appearing for the respondent submitted that the

respondent is serving at Nashik and therefore, it is not possible for him to

attend the court’s proceeding at Ahmednagar on each and every date.

He therefore, prays that this application deserves to be rejected.

6 I have given due consideration to the submissions advanced on

behalf of the parties. In my opinion, since there is no source of income to

::: Downloaded on – 09/06/2013 16:30:46 :::
(5)

the applicant wife and being a lady it will be very inconvenient for the wife

to travel from Ahmednagar to Nashik. On this ground alone this

application deserves to be allowed. Counsel appearing for the applicant

has also placed reliance on reported judgment of the Supreme Court in

the case of Sumita Singh V/s. Kumar Sanjay and another, AIR 2002 S.C.

396, in para 3 of the said judgment, the Hon’ble Supreme Court has held

that in the suit filed by husband it is wife’s convenience that must be

looked at. Taking into consideration said judgment, this Court has also in

the case of Sangamitra Ramakant Royalwar V/s. Ramakant Gangaram

Royalwar, 2009 (1) Bom.C.R.316, has taken a same view. Therefore,

taking into consideration peculiar facts and, it would be in the interest of

justice, if the pending proceedings in H.M.P. No. 194 of 2009 are

transferred from the Court of Civil Judge, Senior Division, Nashik to the

learned Civil Judge Senior Division, at Ahmednagar. Therefore, H.M.P.

No. 194 of 2009 from the Court of Civil Judge, Senior Division, Nashik, is

transferred to the Family Court at Ahmednagar. The application is

allowed to above extent. Needless to mention that H.M.P. No. 187 of

2009 filed by wife in the court of learned C.J.S.D. Ahmednagar and also

transferred H.M.P. No. 194 of 2009 will be heard together by the

concerned Judge, at Ahmednagar.

7 H.M.P. No. 194 of 2009 be transferred from the Court of Civil

::: Downloaded on – 09/06/2013 16:30:46 :::
(6)

Judge, Senior Division, Nashik, to the Court of learned C.J.S.D.

Ahmednagar, within one month from today. The concerned court at

Ahmednagar will inform the parties the date of hearing. The concerned

court shall make endeavour to dispose of the proceedings as

expeditiously as possible and in any event within six months from the

date of receipt thereof.

8 The application is accordingly allowed and disposed of. Rule made

absolute accordingly.

*****

::: Downloaded on – 09/06/2013 16:30:46 :::