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 7, Cited by 0]

Madras High Court

S.Vinith vs L.V.Harini Danas on 9 January, 2023

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

    2023/MHC/125
                                                                                   Tr.C.M.P.No.1287 of 2022

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 09.01.2023

                                                           CORAM

                              THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM

                                                Tr.C.M.P.No.1287 of 2022
                                                          and
                                                 C.M.P.No.21784 of 2022

                     S.Vinith                                                      ... Petitioner

                                                             Vs.

                     L.V.Harini Danas                                              ... Respondent


                     Prayer: Transfer CMP is filed under Section 24 of the Civil Procedure
                     Code, to withdraw the H.M.O.P.No.4996 of 2022 on the file of VI
                     Additional Family Court, Chennai and transfer the same to Sub-Court
                     Thiruvottiyur.


                                     For Petitioner            : Mr.K.Raghul
                                                                 For Mr.V.Karnan




                     Page 1 of 9

https://www.mhc.tn.gov.in/judis
                                                                                    Tr.C.M.P.No.1287 of 2022


                                                           ORDER

The petition for transfer is filed to withdraw the H.M.O.P.No.4996 of 2022 on the file of VI Additional Family Court, Chennai and transfer the same to Sub-Court, Thiruvottiyur.

2. The marriage between the petitioner and the respondent was solemnised on 03.03.2021 as per the Hindu Rites and Customs. Due to misunderstanding the petitioner and the respondent are living separately.

The respondent filed H.M.O.P.No.4996 of 2022 for Restitution of Conjugal Rights, which is now pending on the file of VI Additional Family Court, Chennai. The petitioner filed I.A.No.1811 of 2022 in unnumbered H.M.O.P.SR.No.--of 2022 for Dissolution of Marriage. The Interlocutory Application was filed seeking permission of the Court to file H.M.O.P for Dissolution of Marriage through power holder. The petition for divorce is filed by the petitioner before the Family Court at Madurai.

3. The respondent / wife, who is residing at Bharathidasan Street Periyar Nagar, Vyasarpadi, Chennai as per the description provided in the cause title filed in the present Transfer Petition. The learned counsel for the Page 2 of 9 https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 respondent states that the respondent is residing at Madhavaram, Chennai as that it may be. In any case, the respondent / wife is residing nearby Chennai and therefore, the case filed by the respondent cannot be transferred from the Family Court, Chennai to Thiruvottiyur and it would cause prejudice to the interest of the respondent / wife. That apart, the petitioner had already filed a petition for divorce before the Family Court at Madurai, which is also to be tried together, since the petition for Restitution of Conjugal Rights is pending before the Family Court 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:-
“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 Page 3 of 9 https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 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 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:-

Page 4 of 9
https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 “(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 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 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 Page 5 of 9 https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 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 5 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.”

(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 Page 6 of 9 https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 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.”
5. Considering the facts and circumstances, the I.A.No.1811 of 2022 in unnumbered H.M.O.P.SR.No.--of 2022 pending on the file of the Family Court at Madurai stands transferred to the VI Additional Family Court, Chennai to be tried along with H.M.O.P.No.4996 of 2022 forthwith. The Family Court at Madurai is directed to transmit the case papers to the VI Additional Family Court, Chennai, within a period of four (4) weeks from the date of receipt of a copy of this order.
6. With the abovesaid directions, the Transfer Civil Miscellaneous Petition stands disposed of. However, there shall be no order as to costs.

Consequently, the connected Miscellaneous Petition is closed.

09.01.2023 Jeni Index : Yes Speaking order Page 7 of 9 https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 To

1.The Judge, Family Court, Madurai.

2.The Judge, VI Additional Family Court, Chennai.

Page 8 of 9

https://www.mhc.tn.gov.in/judis Tr.C.M.P.No.1287 of 2022 S.M.SUBRAMANIAM, J.

Jeni Tr.C.M.P.No.1287 of 2022 09.01.2023 Page 9 of 9 https://www.mhc.tn.gov.in/judis