High Court Punjab-Haryana High Court

Subhash Rani vs Rakesh Kumar on 5 May, 2011

Punjab-Haryana High Court
Subhash Rani vs Rakesh Kumar on 5 May, 2011
 TA No.175 of 2011                                  1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                                   TA No.175 of 2011

                                         Date of decision : 05.05.2011

Subhash Rani
                                                        ...Applicant

                               Versus

Rakesh Kumar

                                                        ...Respondent

CORAM: HON'BLE MR. JUSTICE JITENDRA CHAUHAN

Present:   Mr. Jaideep Verma, Advocate
           for the applicant.

           Mr. Jasjit Singh, Advocate,
           for the respondent.


JITENDRA CHAUHAN, J. (Oral)

1. The present application has been preferred by the applicant-

wife under Section 24 of the Code of Civil Procedure, praying for the

transfer of the petition titled as ‘Rakesh Kumar Vs. Subhash Rani’,

filed by the respondent under Section 9 of the Hindu Marriage Act,

1955 (for short `the Act’), from the Court of learned Additional Civil

Judge (Sr. Divn.), Balachaur (S.B.S. Nagar), to the Court of competent

jurisdiction at Rupnagar.

2. Learned counsel for the applicant contends that proceedings

in FIR No.87 dated 17.5.2009 under Section 406, 498-A IPC, petition

under Section 125 Cr.P.C. and petition under Section 12 of the
TA No.175 of 2011 2

Protection of Women from Domestic Violence Act, 2005, are pending

against the respondent at Rupnagar.

3. Learned counsel for the applicant further contends that the

applicant is a resident of Distt. Rupnagar and the purpose of filing the

petition under Section 9 of the Act is only to harass the applicant.

4. Learned counsel for the respondent has vehemently

opposed the prayer.

5. I have heard the learned counsel for the parties.

6. Hon’ble the Supreme Court in Neelam Kanwar vs

Devinder Singh Kanwar, 2001(1) M.L.J. 509 (SC), has observed as

under:-

“We are mindful of the fact that the petitioner is a lady and

first respondent is a male, and, therefore, for convenience

of wife, a transfer to the place where the lady is residing,

would be preferred by this Court unless, it is shown that

there are special reason not to do so. No special reason is

shown.”

7. Mrs. Subhash Rani, the applicant-wife, is residing at Distt.

Rupnagar. The respondent-husband filed a petition under Section 9 of

the Act, which is pending before learned Additional Civil Judge (Sr.

Divn.), Balachaur. It would certainly be difficult for the wife, living at

the mercy of her parents, having no source of income and saddled with

the responsibility of raising her minor daughter, to attend the court

proceedings at Balachaur.

TA No.175 of 2011 3

8. Considering the fact that the applicant is a resident of

Distt. Rupnagar and primarily, the convenience of the wife is to be

seen, therefore, in my opinion, the balance of convenience is in favour

of the applicant-wife and against the respondent.

9. In view of the above, the instant transfer application

is allowed and the petition under Section 9 of the Act titled as ‘Rakesh

Kumar Vs. Subhash Rani’ is withdrawn from the Court of learned

Additional Civil Judge (Sr. Divn.), Balachaur, and is transferred to the

Court of competent jurisdiction at Rupnagar. The entire record

pertaining to the petition under Section 9 of the Act shall be sent by the

trial Court at Balachaur to the learned District Judge, Rupnagar, within

three weeks, who will either himself dispose it of or entrust it to any

other Court of competent jurisdiction.

10. The parties shall appear before the Court of learned District

Judge, Rupnagar, on 04.06.2011.

5.5..2011                                        (JITENDRA CHAUHAN)
atulsethi                                              JUDGE


Note : Whether to be referred to Reporter ? Yes / No