High Court Punjab-Haryana High Court

Harjinder Kaur vs Sukhwinder Singh on 17 November, 2009

Punjab-Haryana High Court
Harjinder Kaur vs Sukhwinder Singh on 17 November, 2009
T.A.No.322 of 2009                                            1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              T.A.No.322 of 2009

                              Date of Decision : 17.11.2009


Harjinder Kaur                                     ...Petitioner

                              Versus

Sukhwinder Singh                                   ...Respondent

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. Jatinder Nagpal, Advocate,
         for the petitioner.

          Mr. Ramesh Sharma, Advocate,
          for the respondent.

HEMANT GUPTA, J. (ORAL)

The petitioner has sought transfer of petition filed by the

respondent-husband under Section 9 of the Hindu Marriage Act, 1955

(for short ‘the Act’), now pending in the Court of Addl. Civil Judge

(Senior Division), Jagraon.

Marriage between the parties was solemnized on 22.8.2007 as

per Sikh rites. A daughter was born out of this wedlock on 28.12.2008,

which is being maintained by the petitioner. The petitioner has alleged

that the respondent has maltreated the petitioner on account of

insufficient dowry at the time of marriage. It is also alleged that the

respondent and his family members have raised the demand of dowry

even after the marriage.

The petitioner has sought transfer of the petition under Section

9 of the Act on the ground that she cannot leave the minor daughter with

her parents and it is difficult for her to attend the proceedings at Jagraon
T.A.No.322 of 2009 2

with a child of less than one year. She has no source of income as well.

In view of the fact that the marriage between the parties was

solemnized at Patiala and the petitioner is residing at Patiala with a small

female child of less than one year, it will be appropriate, if the petition

under Section 9 of the Act titled “Sukhwinder Singh Vs. Harjinder Kaur”

pending in the Court of Addl. Civil Judge (Senior Division), Jagraon is

transferred to the Court of learned District Judge, Patiala. It shall be open

to the learned District Judge, Patiala, to entrust the petition to any other

Court of competent jurisdiction.

Parties through their counsel are directed to appear before the

transferee Court on 18.12.2009 for further proceedings.

17.11.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE