High Court Patna High Court - Orders

Nayan Tara vs Yogendra Kumar on 6 September, 2011

Patna High Court – Orders
Nayan Tara vs Yogendra Kumar on 6 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Miscellaneous Jurisdiction Case No.4179 of 2009
                   Nayan Tara, D/O Sri Nath Singh, R/O Mohalla- Block
                   Road, P.S.- Raxaul, Distt.- East Champaran
                                                     --- Petitioner
                                          Versus
                   Yogendra Kumar, S/O Shri Satrugan Singh 'Rampuri',
                   R/O Vill.- Rampur, P.S.- Surajgarha, Distt.-
                   Lakhisarai
                                                     ---Opposite Party

                                  ----------------------------------

3. 6.9.2011 Heard learned counsel for the petitioner and the

opposite party.

This is an application for transfer of Guardianship Case

No.2 of 2009 (Yogendra Kumar Vrs. Nayan Tara) pending in the

court of the Additional District Judge, Fast Track-II, Lakhisarai to

the court of the Principal Judge, Family Court, East Champaran at

Motihari.

It is submitted on behalf of the petitioner that the matter

of guardianship is with respect to the minor daughter of the

petitioner. It is further submitted that the petitioner is residing with

her parent at Raxaul in the district of East Champaran and for

want of any independent source of income as also in absence of

any person to accompany her to attend the case at Lakhisarai, it

becomes very difficult for the petitioner to participate in the above

proceedings. Learned counsel further submits that there are two

cases–one under section 498A of the Penal Code and another for

maintenance under section 125 of the Code of Criminal

Procedure–pending against the opposite party at Motihari. In the

above circumstances also, aforesaid guardianship case be
-2-

transferred from Lakhisarai to the competent court at Motihari.

Learned counsel appearing for the opposite party

submits that the opposite party has no objection to the transfer.

However, the case may be disposed of at the earliest.

Considering the submissions of the parties and the

grounds for transfer as submitted on behalf of the petitioner, let

the aforesaid Guardianship Case No.2 of 2009 (Yogendra Kumar

Vrs. Nayan Tara) pending in the court of the Additional District

Judge, Fast Track-II, Lakhisarai be transferred to the court of the

District and Sessions Judge, East Champaran at Motihari for

disposal. The District Judge may either dispose of the case or

transfer the same to any competent court.

Let the records of aforesaid Guardianship Case no.2 of

2009 be sent to the District and Sessions Judge, East Champaran

at Motihari immediately. The petitioner and the opposite party,

both, are directed to appear in the court of the District Judge, East

Champaran at Motihari on 15th of November, 2011, when a fresh

date of hearing be fixed.

The M.J.C. application stands disposed of.

Let the order be communicated to the District and

Sessions Judge, Munger for immediate communication and

needful to the court of the Additional District Judge, Fast Track

Court-II, Lakhisarai, through fax on the cost being deposited by

the petitioner.

PNM                                  (Shailesh Kumar Sinha, J.)