Calcutta High Court High Court

Sm. Pritikona Banerjee vs Rabi Shankar Banerjee on 27 March, 1986

Calcutta High Court
Sm. Pritikona Banerjee vs Rabi Shankar Banerjee on 27 March, 1986
Equivalent citations: AIR 1987 Cal 269
Author: Mookerjee
Bench: C Mookerjee, G N Ray


JUDGMENT

Mookerjee, J.

1. The defendant wife made this application under Section 24 of the Civil Procedure Code, 1908 for transfer of Matrimonial Suit No. 77 of 1985 filed by the plaintiff opposite party husband for restitution of conjugal rights in the learned District Judge’s Court, Howrah. Mr. Banerjee, appearing on behalf of the plaintiff opposite party husband has raised a preliminary objection to the maintainability of this application under Section 24 of the Civil Procedure Code on the ground that the special provision to transfer petition contained in Section 21A of the Hindu Marriage Act has by implication ousted the jurisdiction of this Court under Section 24 of the Act in the matter of transfer of matrimonial proceedings. We are unable to agree. In the first place, the conditions for applicability of Section 21A of the Hindu Marriage Act are not present in the present case. Only one matrimonial proceeding instituted by plaintiff husband is pending in the learned District Judge’s Court, Howrah. Neither party has presented either in the District Judge’s Court, Howrah or in other District Court any other proceeding specified in Section 21A of the Hindu Marriage Act. We are relieved of the necessity of giving further reasons because Mr. Banerjee appearing on behalf of the plaintiff opposite party himself has drawn our attention to the decision of the Supreme Court in Guda Vijayalakshmi v. Guda Ramchandra Sekhara Sastry, . Tulzapurkar, J. delivering the judgment of the Court inter alia held that the case in Smt. Rama Kanta v. Ashok Kumar, and also the case of Priyavari Mehta v. Priyanath Mehta, were not correctly decided and had accordingly overruled them. The learned Judge clearly recognised a stand in which Section 21A would be inapplicable and the resort will have to be (had) to the powers under Sections 23 to 25 of the Civil Procedure Code for directing transfer of petitions for consolidated hearing. It was further held that Section 21A of the Act provided for joint and consolidated trial in certain cases and the said provision was not exhaustive.

The above decision of the Supreme Court being binding upon us we are unable to entertain any contrary submission regarding the scopes of Section 21A of the Hindu Marriage Act and of Section 24 of the Civil Procedure Code.

2. We proceed to consider whether in the interest of justice the matrimonial proceedings now pending in the learned District Judge’s Court, Howrah ought to be transferred. We have taken due consideration of the fact that the defendant petitioner wife resides in a remote village in the district of Birbhum and that she would be seriously inconvenienced if she was to frequently come to Howrah for contesting the matrimonial suit. Not only there would be hazards of travel over a fairly long distance but also Court may take judicial notice of the acute difficulty of obtaining accommodation except at considerable costs in the town of Howrah. At the same time we are not unmindful of the difficulty which the plaintiff husband may face by reason of the matrimonial suit being transferred to Suri from Howrah where he is at present working. Therefore, after considering all aspects of the matter we direct that the Matrimonial Suit No. 77 of 1985 be transferred from the Court of the learned District Judge, Howrah to the Court of the learned District Judge, Burdwan from the point at which the suit had been pending till this order of transfer was made. The learned District Judge may try the suit or may transfer the suit to the learned Additional District Judge’s Court at Burdwan. The suit be expeditiously disposed of in accordance with law. To expedite the hearing we direct the defendant wife to file her written statement in the learned District Judge’s Court, Burdwan within two months from this date. The learned District Judge will be at liberty to extend the time in case sufficient cause is made out. Both parties waive service of notice. We express no opinion on the merits. The learned District Judge, Howrah will transmit the records to the Court of the learned District Judge, Burdwan expeditiously.

3. The revisional application is thus disposed of. There will be no order as to costs.

4. Let copies of this order be expeditiously communicated both to the Court of the learned District Judge, Burdwan and also to the Court of the learned District Judge, Howrah by special messenger at the cost of the opposite party.

Ray, J.

5. I agree.