Rajasthan High Court – Jodhpur
Smt.Pooja Mital vs Avinash Agrawal on 2 September, 2008
Transfer Application-59/2007-Smt. Pooja Mital Vs. Shri Avinash Agrawal : Judgment dt.2.9.2008
1/2
S.B. CIVIL MISC. TRANSFER APPLICATION NO.59/2007
Smt. Pooja Mital Vs. Shri Avinash Agrawal.
Date of order : 2nd September, 2008
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Ajay Vyas for the applicant.
Mr. Mukesh Rajpurohit for the respondents.
---------
1. Heard learned counsels.
2. By this transfer application, the petitioner-wife has
sought transfer of divorce application filed in the Family Court,
Ajmer.
3. Learned counsel for the petitioner-wife submits that
though earlier this Court also made efforts for compromise between
the parties but despite conciliation talks held in Chambers it did not
seem to be possible, however, time was granted to the learned counsel
on 18.8.2008 to explore the further possibility of the same. Learned
counsel submits that the compromise between the parties does not
seem possible, therefore, the arguments on transfer application are
heard on merits.
4. Learned counsel for the petitioner-wife submits that
since Section 9 proceedings for restitution of conjugal rights was filed
by the petitioner-wife at Bikaner at earlier point of time and she is
living at Bikaner with her parents, the proceedings under Section 13
of the Act should be transferred from Ajmer to Bikaner.
5. On the side opposite, the learned counsel for the
respondent-husband submits that earlier the parties arrived at
Transfer Application-59/2007-Smt. Pooja Mital Vs. Shri Avinash Agrawal : Judgment dt.2.9.2008
2/2
compromise on 23.6.2005 vide Annex.R/1 under which the
respondent-husband paid a sum of Rs.6,50,000/- in pursuance of the
agreement by the petitioner-wife to apply to the Court for divorce by
mutual consent under Section 13B of the Hindu Marriage Act and the
said amount having been paid to the petitioner. Since the petitioner
wife resiled from that agreement and filed Section 9 proceedings
albeit wrongly, the respondent-husband was constrained to file the
said application under Section 13 of the Act. He further submitted
that no ground for transfer of case was made out by the petitioner-
wife.
6. The marriage in question took place on 8.12.2004 at
Ajmer. At that point of time both the parties lived in Ajmer.
7. Having heard learned counsels and in view of the facts
and circumstances of this case, this Court finds no ground to transfer
the proceedings under Section 13 of the Hindu Marriage Act from
Ajmer to Bikaner. No good reason has been made out for the
petitioner-wife to have resiled from agreement between the parties
entered on 23.6.2005, therefore, this Court is not inclined to allow
this transfer application at her instance, merely on the ground of her
convenience.
8. This transfer application is found to be devoid of merit.
The same is accordingly dismissed.
[ DR. VINEET KOTHARI ], J.
item No.37
babulal/-