Punjab-Haryana High Court
Shaveta vs Deepak Verma on 21 September, 2022
Author: Arvind Singh Sangwan
Bench: Arvind Singh Sangwan
TA-228-2022 (O&M) -1-
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
225
TA-228-2022 (O&M)
Date of decision: 21.09.2022
Shaveta ...Petitioner
Versus
Deepak Verma ...Respondent
CORAM: HON'BLE MR. JUSTICE ARVIND SINGH SANGWAN
Present:- Mr. Ranbir Singh, Advocate
for the petitioner.
Mr. Amit Dhawan, Advocate
for the respondent.
ARVIND SINGH SANGWAN, J. (Oral)
CM-5679-CII-2022 Allowed as prayed for.
Amended petition is taken on record.
Main case Prayer in this petition is for transfer of the petition filed by the respondent-husband under Section 13 of the Hindu Marriage Act, 1955, pending before the Family Court, Yamuna Nagar at Jagadhri to the competent Court of jurisdiction at Gurugram.
Learned counsel for the petitioner has argued that on account of a matrimonial discord, the petitioner has filed a petition under Section 125 Cr.P.C. and has also got registered FIR No. 7 dated 04.02.2022, under Sections 323, 498-A, 506 of the IPC at Gurugram, which are pending. It is further submitted that as a counter-blast to the aforesaid cases, the respondent-husband has filed the present petition under Section 13 of the 1 of 4 ::: Downloaded on - 23-09-2022 14:14:38 ::: TA-228-2022 (O&M) -2- Hindu Marriage Act at Jagadhri in order to harass the petitioner. It is further submitted that the petitioner is facing great difficulty in prosecuting the said case, as there is a distance of about 250 Kms between the aforesaid two places.
Learned counsel for the petitioner further submits that the petitioner is having two minor children, who are living in her care and custody and studying in a school at Gurugram, therefore, it is very difficult for her to defend the said case at Jagadhri.
Learned counsel has relied upon the judgments Sumita Singh Vs. Kumar Sanjay, 2002 SC 396 and Rajani Kishor Pardeshi Vs. Kishor Babulal Pardeshi, 2005(12) SCC 237, wherein the Hon'ble Supreme Court observed that "while deciding the transfer application, the Courts are required to give more weightage and consideration to the convenience of the female litigants and transfer of legal proceedings from one Court to another should ordinarily be allowed, taking into consideration their convenience and the Courts should desist from putting female litigants under undue hardships."
Learned counsel for the petitioner has further relied upon 2022 Live Law (SC) 627 N.C.V. Aishwarya vs. A.S. Saravana Karthik Sha, wherein Hon'ble Supreme Court has 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
2 of 4 ::: Downloaded on - 23-09-2022 14:14:39 ::: TA-228-2022 (O&M) -3- 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 socioeconomic paradigm in the Indian society, generally, it is the wife's convenience which must be looked at while considering transfer.
10. Further, when two or more proceedings are pending in different Courts between the same parties which raise common question of fact and law, and when the decisions in the cases are interdependent, it is desirable that they should be tried together by the same Judge so as to avoid multiplicity in trial of the same issues and conflict of decisions."
Learned counsel for the respondent-husband has opposed the prayer of the petitioner-wife, however, it is not disputed that both the minor children are residing with petitioner at Gurugram and they are studying there in a shcool.
It is well settled that while considering the transfer of a matrimonial dispute/case at the instance of the wife, the Court is to consider family condition of the wife, custody of the minor child, economic condition of the wife, her physical health and earning capacity of the husband and most important, convenience of the wife i.e. she cannot travel alone without assistance of a male member of her family, connectivity of the place to and fro from her place of residence as well as bearing of the litigation charges and travelling expenses.
After hearing the counsel for the parties, considering the fact that if the aforesaid petition is not transferred, the petitioner-wife will have 3 of 4 ::: Downloaded on - 23-09-2022 14:14:39 ::: TA-228-2022 (O&M) -4- to bear the litigation expenses and transportation expenses and also in view of the ratio of law laid down by Hon'ble Supreme Court in Sumita Singh's case (supra), Rajani Kishor Pardeshi's case (supra) and N.C.V. Aishwarya's case (supra), this Court deems it appropriate to allow the present petition, with the following directions:-
(i) The petition filed under Section 13 of the Hindu Marriage Act, pending before the Family Court, Yamuna Nagar at Jagadhri will be transferred to the competent Court of jurisdiction at Gurugram.
(ii) The District Judge, Gurugram will assign the
said petition to the competent Court of
jurisdiction.
(iii) The Family Court at Yamuna Nagar at Jagadhri is directed to transfer all the record pertaining to the aforesaid case to District Judge, Gurugram.
(iv) The parties are directed to appear before the trial Court at Gurugram within a period of 01 month from today.
(v) The Courts concerned, where the cases are pending between the parties, will accommodate them with one date in a calendar month.
21.09.2022 (ARVIND SINGH SANGWAN) Waseem Ansari JUDGE Whether speaking/reasoned Yes/No Whether reportable Yes/No 4 of 4 ::: Downloaded on - 23-09-2022 14:14:39 :::