T.A. No. 36 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
T.A. No. 36 of 2008
Date of Decision: September 8, 2009
Renu Bala
.....Petitioner
Vs.
Rajesh Kumar
.....Respondent
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr.Sandeep Arora, Advocate
for the petitioner.
Ms. Manpreet Kaur, Advocate
for the respondent.
-.-
M.M.S. BEDI, J. (ORAL)
Petitioner wife seeks the transfer of divorce petition filed by
her husband at Tarn Tran to Jalandhar on the ground that she being alone
will have to travel from Jalandhar to Tarn Taran on each date of hearing. In
case she has to contest the petition at Tarn Taran, she will have to take
assistance of her father to join her at Tarn Taran. An application under
T.A. No. 36 of 2009 [2]
Section 125 Cr.P.C. is stated to have been filed by the petitioner at
Jalandhar.
Counsel for the respondent has contended that it will be
inconvenient for the husband to come to Jalandhar in case the petition is
transferred to Jalandhar.
I have considered the comparative convenience of both the
parties. It appears that the convenience of the wife is required to be seen in
the case as she has already filed a petition under Section 125 Cr.P.C. at
Jalandhar and she has to take the assistance of her father to help her to
contest the case which is apparently inconvenient.
Petition is allowed. The divorce petition Rajesh Kumar Vs.
Renu Bala filed by the respondent at Tarn Taran is ordered to be transferred
from the Court of Additional District Judge, Tarn Taran to District Judge,
Jalandhar. Parties are directed to appear before the transferee Court on
October 24, 2009. It will be open to District Judge, Jalandhar, either to
keep the file with him for adjudication or to transfer the same to any other
Court of competent jurisdiction.
September 8, 2009 (M.M.S.BEDI) sanjay JUDGE