Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 3]

Supreme Court of India

Anjali Brahmawar Chauhan vs Navin Chauhan on 22 January, 2021

Equivalent citations: AIR 2021 SUPREME COURT 2880, AIRONLINE 2021 SC 21

Author: Chief Justice

Bench: Vineet Saran, L. Nageswara Rao, S.A. Bobde

                                                    NON-REPORTABLE
                                IN THE SUPREME COURT OF INDIA
                                    INHERENT JURISDICTION

                                  Review Petition (C) No.472 of 2018
                                                   In
                                 Transfer Petition (C) No.1252 of 2016

                      Anjali Brahmawar Chauhan                        .... Petitioner
                                             Versus

                      Navin Chauhan                            …. Respondent (s)

O R D E R

1. The Petitioner preferred Transfer Petition (C) No.1252 of 2016 seeking transfer of HMA No.487 of 2015 filed by the Respondent from the Principal Judge, Family Court, District Gautambudh Nagar, U.P. to the Court of Principal Judge, Family Court, Saket District, New Delhi. The Transfer Petition was dismissed taking into account the fact that no serious inconvenience will be caused to the Petitioner for travelling between Gautambudh Nagar, U.P. to Saket, New Delhi. While dismissing the Transfer Petition, this Court directed the trial to be conducted at Gautambudh Nagar, Family Court through video conferencing.

2. This Review Petition has been filed by the Petitioner on Signature Not Verifiedthe ground that there is no video conferencing facility at Digitally signed by Sanjay Kumar Date: 2021.01.22 Gautambudh Nagar, District Courts. Another ground in the 17:07:25 IST Reason: Review Petition is that video conferencing is not permissible in 1 | Page matrimonial matters in accordance with the judgment of this Court date 09.10.2017 in a case titled “Santhini vs. Vijaya Venketesh”.

3. Notice was issued in the Review Petition on 20.03.2018. Due to the ongoing pandemic, physical functioning of the Courts has been stopped since March, 2020. Proceedings in all Courts are being conducted only through video conferencing. In the normal course we would not have directed video conferencing in respect of matrimonial matters as per the judgment of this Court mentioned above. However, in the present situation where all proceedings are conducted through video conferencing, we direct the Family Court, District Gautambudh Nagar, U.P. to conduct the trial through video conferencing.

4. The Review Petition is dismissed.

………....................CJI.

[S.A. BOBDE] ..........……...................J. [L. NAGESWARA RAO] ….……………………...J. [VINEET SARAN] New Delhi January 22, 2021 2 | Page