Madras High Court
Shanthi vs Thulasiraman on 19 December, 2022
Author: S.M.Subramaniam
Bench: S.M.Subramaniam
Tr.CMP No.845 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 19-12-2022
CORAM
THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
Tr.C.M.P.No.845 of 2022
and
C.M.P.No.14497 of 2022
Shanthi .. Petitioner
vs.
Thulasiraman .. Respondent
PRAYER : This Transfer CMP is filed under Section 24 of the Civil
Procedure Code, to withdraw the case in HMOP No.188 of 2021 from the
file of the Family Court at Thiruvallur and transfer the same to the file of
the II Additional Family Court at Chennai to be tried along with HMOP
No.238 of 2022.
For Petitioner : Mr.R.Muthukumar
1/11
https://www.mhc.tn.gov.in/judis
Tr.CMP No.845 of 2022
For Respondent : Mr.P.Prince Premkumar
ORDER
The present Transfer Civil Miscellaneous Petition is filed to withdraw the case in HMOP No.188 of 2021 from the file of the Family Court at Thiruvallur and transfer the same to the file of the II Additional Family Court at Chennai to be tried along with HMOP No.238 of 2022.
2. The marriage between the petitioner and her first husband was solemnised on 30.08.2009 as per Hindu Rites and Customs and her first husband died on 15.11.2013. She got a male child from and out of the wedlock between the petitioner and her first husband. However, the respondent married the petitioner on 04.06.2021 as per Hindu Rites and Customs. Due to misunderstanding, both the petitioner and the respondent are living separately.
2/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022
3. The learned counsel for the petitioner states that the respondent filed HMOP No.188 of 2021 for dissolution of marriage before the Family Court at Thiruvallur. The petitioner is unemployed and living along with her parents. She has to take care of her male old minor child and she is depending on her parents at Chennai. Thus, she is not in a position to travel all along from Chennai to Thiruvallur and contest the dissolution of marriage filed by the respondent in HMOP No.188 of 2021 before the Family Court at Thiruvallur to be tried along with the HMOP No.238 of 2022 filed by the petitioner for restitution of conjugal rights before the II Additional Family Court at Chennai.
4. The principles regarding transfer petitions, more specifically in the matters of matrimonial cases, are well settled through the three decisions of the High Court of Madras, in the following cases:-
(i) The Hon'ble Division Bench of the High Court of Madras in W.A.No.1181 of 2009, dated 09.07.2010, wherein in paragraphs-21 and 22, it has been observed as under:-
3/11
https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022 ''21. The domicile or citizenship of the opposite party is immaterial in a case like this. In case the marriage was solemnized under Hindu Law marital relationship is governed by the provisions of the Hindu Marriage Act. Therefore, Section 19 has to be given a purposeful interpretation. It is the residence of the wife, which determines the question of jurisdiction, in case the proceeding was initiated at the instance of the wife.
22. While considering a provision like Section 19 (iii-a) of the Hindu Marriage Act, the objects and reasons which prompted the parliament to incorporate such a provision has also to be taken note of. Sub Clause (iii-a) was inserted in Section 19 with a specific purpose. Experience is the best teacher. The Government found the 4/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022 difficulties faced by women in the matter of initiation of matrimonial proceedings. The report submitted by the Law Commission as well as National Commission for Women, underlying the need for such amendment so as to enable the women to approach the nearest jurisdictional court to redress their matrimonial grievances, were also taken note of by the Government. Therefore such a beneficial provision meant for the women of our Country should be given a meaningful interpretation by Courts.''
(ii) In yet another case in Tr.CMP.Nos.138 and 139 of 2006, dated 30.08.2006, the High Court of Madras has considered the following judgments of Hon'ble Supreme Court of India:-
''(1). In the case of Mona Aresh Goel vs. Aresh Satya Goel [(2000) 9 SCC 255], when the wife pleaded that she was unable to bear the 5/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022 traveling expenses and even to travel alone and stay at Bombay, the Supreme Court ordered transfer of proceedings.
(2) In the case of Geeta Heera vs. Harish Chander Heera [(2000) 10 SCC 304], the Hon'ble Supreme Court has held that where the petitioner's wife has pleaded lack of money, the same has to be considered.
(3) In the case of Lalita A.Ranga vs. Ajay Champalal Ranga [(2000) 9 SCC 355], the wife has filed a petition to transfer the proceedings initiated by the husband for divorce, at Bombay. The place of residence of the wife was at Jaipur, Rajasthan. In that case, the petitioner is having a small child and that she pleaded difficulty in going all the way from Jaipur to Bombay to contest the proceedings from time to time. Considering the 6/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022 distance and the difficulties faced by the wife, the Supreme Court has allowed the transfer petition.
(4) In a decision in Archana Singh vs. Surendra Bahadur Singh [(2005) 12 SCC 395], the wife has sought for transfer of matrimonial proceedings and a divorce petition has been filed by the respondent's husband at Baikunthpur to be transferred to Allahabad, where the petitioner's wife was residing, on the ground that it would be difficult for her to undertake such long distance journey, particularly in circumstances, in which she finds that the proceedings under Section 125 Cr.P.C. was already pending before the Family Court, Allahabad.
Considering the difficulties faced by the wife and also the long distance journey, the Honourable Supreme Court was pleased to order transfer of the proceedings to Allahabad.” 7/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022
(iii) In a decision made in TR.CMP(MD)No.108 of 2010, dated 03.03.2011, the Madurai Bench of Madras High Court, wherein in paragraph-18, it has been observed as below:-
''18. It is true that section 19 of the Hindu Marriage Act, has been amended by insertion of proviso of (iii)(a) to section 19. Of Course, this amended section 19(iii)(a) gives special preference to the wife to file a petition or defending the case of the husband before the Court within whose jurisdiction she resides. The intention of the Legislator is to safe-guard the interest and rights of the women, who are being subjected to harassment and cruelty. But this special preference conferred under section 19(iii)(a) of the Hindu Marriage Act shall not be used to wreck vengeance on the husband. There must be a justifiable cause to select the jurisdiction of the Court where she resides.'' 8/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022
5. Considering the facts, it is preferable to transfer the case to the file of the II Additional Family Court at Chennai for the convenience of the petitioner to contest the case in HMOP No.188 of 2021 pending on the file of the Family Court at Thiruvallur. Thus, this Court is inclined to consider the case of the petitioner. Accordingly, HMOP No.188 of 2021 pending on the file of the Family Court at Thiruvallur stands transferred to the file of the II Additional Family Court at Chennai forthwith to be tried along with the HMOP No.238 of 2022 filed by the petitioner for restitution of conjugal rights. The Family Court at Thiruvallur is directed to transmit the case papers to the II Additional Family Court at Chennai, within a period of four weeks from the date of receipt of a copy of this order.
6. Accordingly, the Transfer Civil Miscellaneous Petition stands allowed. However, there shall be no order as to costs. Consequently, the connected miscellaneous petition is closed.
19-12-2022 Speaking Order/Non-Speaking Order. Internet : Yes/No. Index: Yes/No. 9/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022 Svn S.M.SUBRAMANIAM, J.
Svn To
1.The Judge, Family Court, Thiruvallur.
2.The II Additional Judge, II Additional Family Court, Chennai.
Tr.CMP No.845 of 2022 10/11 https://www.mhc.tn.gov.in/judis Tr.CMP No.845 of 2022 19-12-2022 11/11 https://www.mhc.tn.gov.in/judis