T.A.No.69 of 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
T.A.No.69 of 2008
Decided on August 13, 2009.
Smt.Ritu @ Anjali
.. Petitioner
VERSUS
Yogesh Malhotra.
.. Respondent
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Parminder P.Sharma, Advocate,
for the petitioner.
Mr.Ramesh Goyal, Advocate,
for the respondent.
M.M.S. BEDI, J. (ORAL)
The petitioner is wife of respondent. The respondent
has filed an application under Section 9 of the Hindu Marriage act, for
restitution of conjugal rights, at Chandigarh. Through the instant
petition under Section 24 CPC, the petitioner seeks the transfer of
the proceedings under Section 9 of the Hindu Marriage Act, filed by
her husband-respondent to Sunam, on the ground that it is not safe
for her to come to Chandigarh, to attend the hearings and that she
has filed a petition under Section 125 Cr.P.C., at Sunam, and the
… 1
T.A.No.69 of 2008
respondent in any case has to appear in the proceedings under
Section 125 Cr.P.C.
Counsel for the respondent has opposed the
application for transfer, inter alia, on the ground that there is a threat
to his life in case he goes to Sunam from Chandigarh, which
assertion has been denied by the counsel for the petitioner.
While deciding the application for transfer, the
convenience of both the parties is to be taken into consideration by
the Court. In the present case, it has been informed that the
application under Section 125 Cr.P.C., had been filed by the
petitioner after the respondent had initiated proceedings under
Section 9 of the Hindu Marriage Act.
On asking of the Court, counsel for the respondent
has, in order to substantiate his bona fide offer, agreed to pay for the
travelling charges on each date of hearing to enable the petitioner to
attend the proceedings.
After considering the comparative convenience of
both the parties, it is deemed appropriate, in the interest of justice, to
transfer the application under Section 9 of the Hindu Marriage Act,
from Chandigarh to Patiala, instead of transferring the same from
Chandigarh to Sunam, as Patiala is approximately 90 kilometers from
Chandigarh and 70 kilometers from Sunam. The respondent will pay
a sum of Rs.1,000/- on each date of hearing to the petitioner as and
when she puts in appearance before the Court at Patiala. The said
amount of Rs.1,000/- will be paid in the presence of the Presiding
… 2
T.A.No.69 of 2008
Officer.
The petition is allowed. The application under
Section 9 of the Hindu Marriage Act, titled ‘Yogesh Malhotra
Vs.Smt.Ritu @ Anjali’, pending in the Court of Civil Judge (Sr.Divn.),
Chandigarh, is ordered to be transferred to the Court of Civil Judge
(Sr.Divn.), Patiala.
Parties are directed to appear before the Civil Judge
(Sr.Divn.), Patiala, on 19.09.2009. It will be open to the Civil Judge
(Sr.Divn.), Patiala, either to keep the case for adjudication with him or
to assign the same to any other Court of competent jurisdiction.
The sum of Rs.1,000/-, which has been ordered to
be paid by the respondent to the petitioner on each date of hearing
will be besides the amount of maintenance, if any, determined by any
Court under any provision of law.
File of the case, complete in all respects, be sent
from Chandigarh, to Patiala.
(M.M.S.BEDI)
JUDGE
August 13, 2009.
rka
… 3