IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
TA No. 94 of 2008
Decided on : 20-02-2009
Harleen Kaur
....Applicant
VERSUS
Sukhjinder Pal Singh
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Vinod Kataria, Advocate for the applicant
Mr. Hemant Saini, Advocate for the respondent
MAHESH GROVER, J
This is an application under Section 24 CPC for transfer of
petition titled as ‘Sukhjinder Pal Singh versus Harleen Kaur’ filed under
Section 13 of the Hindu Marriage Act 1955, pending in the Court of
Additional District Judge, Ropar to a Court of competent jurisdiction at
Ludhiana.
After having heard learned counsel for the parties and also
keeping in view the observations of Hon’ble Apex Court in case titled as
‘Sumita Singh versus Kumar Sanjay and another’ AIR 2002 SC 396, I am
of the considered opinion that the present application deserves to succeed.
Accordingly, the proceedings in the case titled as ‘Sukhjinder Pal Singh
versus Harleen Kaur’ pending in the Court of Additional District Judge,
Ropar are transferred to a Court of competent jurisdiction at Ludhiana
The Court at Ludhiana shall issue notice to the parties for
appearance after receipt of the case on transfer
February 20, 2009 (Mahesh Grover)
rekha Judge