Supreme Court - Daily Orders
Ruchi Rawat vs Principal Judge on 5 August, 2022
Bench: S. Abdul Nazeer, J.K. Maheshwari
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO(S). 5218 of 2022
(Arising out of S.L.P.(C)No(s).9164 of 2022)
RUCHI RAWAT …APPELLANT(S)
VERSUS
PRINCIPAL JUDGE, FAMILY COURT
ETAH & ANR. …RESPONDENT(S)
ORDER
1. Leave granted.
2. This appeal is directed against the Order dated 31.03.2022 in Transfer Application (Civil) No.517 of 2018 whereby the High Court of Judicature at Allahabad has rejected the petition filed by the appellant-wife seeking transfer of Original Suit No.23 of 2018 filed by her husband (respondent No.2 herein) before the Principal Judge, Family Court, Etah, Uttar Pradesh to Principal Judge, Family Court, Mathura, Uttar Pradesh.
3. Signature Not Verified Respondent No.2 had filed Original Suit No.23 of 2018 under Digitally signed by Anita Malhotra Date: 2022.08.08 Section 13 of the Hindu Marriage Act against the appellant at Etah. 17:06:32 IST Reason: The appellant had also filed certain cases against the respondent no.2 at different courts in Mathura and the respondent no.2 had also filed an FIR against the appellant at Etah. The case put forth by the appellant before the High Court is that she being a lady is not in a position to travel all the way from Mathura to Etah in order to prosecute the case filed by the respondent no. 2 at Etah. It is further contended that the appellant has no source of income and she is residing with her parents in Mathura and she is financially and emotionally dependent on them and that she is surviving on the mercy of her parents. It is also alleged that she was threatened by the respondent no.2 and his brother while she was returning from Etah to Mathura after appearing before the Court on 19.02.2018. No doubt, the said allegation was denied by the respondent no.2.
4. It is well-settled that in matrimonial matters generally, it is wife’s convenience which must be looked at while considering the transfer. In N.C.V. Aishwarya vs. A.S. Saravana Karthik Sha (Civil Appeal No.4894 of 2022, disposed of on 18.07.2022), it was held as under:
“9. The cardinal principle for exercise of power under Section 24 of the Code of Civil Procedure is that the ends of justice should demand the transfer of the suit, appeal or other proceeding. In matrimonial matters, wherever Courts are called upon to consider the plea of transfer, the Courts have to take into consideration the economic soundness of both the parties, the social strata of the spouses and their behavioural pattern, their standard of life prior to the marriage and subsequent thereto and the circumstances of both the parties in eking out their livelihood and under whose protective umbrella they are seeking their sustenance to life. Given the prevailing socio-economic paradigm in the Indian society, generally, it is the wife’s convenience which must be looked at while considering transfer.”
5. Having regard to the facts and circumstances of the case, we are of the view that it is just and proper to transfer the case filed by respondent no.2 from Etah to Mathura.
6. Resultantly, the appeal is allowed. The order passed by the High Court impugned herein is set aside. We direct the transfer of Original Suit No.23 of 2018 pending before the Principal Judge, Family Court, Etah, Uttar Pradesh to the Principal Judge, Family Court, Mathura, Uttar Pradesh forthwith. The Principal Judge, Family, Court, Etah, shall send the case record to the transferee court promptly and without any delay.
7. The parties are directed to bear their respective costs.
8. Pending application, if any, also stands disposed of.
….……………………………J. (S. ABDUL NAZEER) ….……………………………J. (J.K. MAHESHWARI) New Delhi;
August 05, 2022.
ITEM NO.43 COURT NO.5 SECTION XI
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C) No(s). 9164/2022
(Arising out of impugned final judgment and order dated 31-03-2022 in TAC No. 517/2018 passed by the High Court of Judicature at Allahabad) RUCHI RAWAT Petitioner(s) VERSUS PRINCIPAL JUDGE, FAMILY COURT ETAH & ANR. Respondent(s) (IA No. 73927/2022 - APPLICATION FOR EXEMPTION FROM FILING ORIGINAL VAKALATNAMA/OTHER DOCUMENT IA No. 74200/2022 - EXEMPTION FROM FILING AFFIDAVIT IA No. 73923/2022 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Date : 05-08-2022 This matter was called on for hearing today. CORAM :
HON'BLE MR. JUSTICE S. ABDUL NAZEER HON'BLE MR. JUSTICE J.K. MAHESHWARI For Petitioner(s) Mr. Kartikeya Bhargava, AOR For Respondent(s) Mr. Vaibhav Mishra, Adv.
Mr. Akansh Bansal, Adv.
Mr. Parmanand Gaur, AOR UPON hearing the counsel the Court made the following O R D E R Leave granted.
The appeal is allowed in terms of the signed Reportable order.
Pending applications also stand disposed of.
(NEELAM GULATI) (KAMLESH RAWAT) ASTT. REGISTRAR-cum-PS COURT MASTER (NSH)
(Signed Reportable order is placed on the file.)