High Court Punjab-Haryana High Court

Shaina vs Saurabh Chopra on 9 November, 2009

Punjab-Haryana High Court
Shaina vs Saurabh Chopra on 9 November, 2009
T.A. No.312 of 2009
                                                                    -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                T.A. No.312 of 2009
                                Date of decision : 9.11.2009


Shaina
                                                   ....Petitioner

                            VERSUS

Saurabh Chopra

                                                   ....Respondent

CORAM:- HON’BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. V.K. Sandhir, Advocate,
for the petitioner.

1. Whether Reporters of local papers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

HEMANT GUPTA, J.(Oral)

Petitioner has sought transfer of petition filed by the

respondent under Section 9 of Hindu Marriage Act, 1955 pending in

the Court of Shri Vijay Singh, Civil Judge (Senior Division) Jagadhari

to the competent Court at Amritsar.

The marriage between the parties was solemnized on

20.2.2009 according to Hindu rites at Amritsar. The grievance of the

petitioner is that the respondent and his family members have

humiliated the petitioner on account of non-fulfillment of demand of

dowry raised by respondent and other family members.

None has put appearance on behalf of the respondent to
T.A. No.312 of 2009
-2-

controvert the stand of the petitioner in the present petition.

Keeping in view the fact that the respondent has sought the

restitution of conjugal rights in respect of the marriage solemnized on

20.02.2009 at Amritsar within a period of one year, I deem it

appropriate to transfer the petition to the court of Distt. Judge,

Amritsar. It shall be open to the learned Distt. Judge, Amritsar to

entrust the petition to any other court of competent jurisdiction.

Parties to appear before the learned Distt. Judge, Amritsar

on 14.12.2009.



                                                (HEMANT GUPTA)
9-11-2009                                           JUDGE
manju