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 16, Cited by 1]

Allahabad High Court

Smt. Vibha Devi vs Yogesh Srimali Alias Sonu on 1 April, 2022

Author: Neeraj Tiwari

Bench: Neeraj Tiwari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 9
 

 
Case :- TRANSFER APPLICATION (CIVIL) No. - 285 of 2021
 

 
Applicant :- Smt. Vibha Devi
 
Opposite Party :- Yogesh Srimali Alias Sonu
 
Counsel for Applicant :- Satyendra Kumar Mishra
 
Counsel for Opposite Party :- Dheeraj Kumar Singh
 

 
Hon'ble Neeraj Tiwari,J.
 

Heard learned counsel for the applicant and Sri Dheeraj Kumar Singh, learned counsel for the opposite party.

Learned counsel for the applicant submitted that applicant is wife of opposite party and residing at Kaushambi alongwith her minor son. He further submitted that opposite party has filed Case No. 1558 of 2016 (Yogesh Vs. Vibha Devi), under Section 13 of Hindu Marriage Act, 1955 before the Principal Judge, Family Court, Allahabad, which is around 75 kilometers away from District Kaushambi, therefore, it is very difficult for the applicant to attend the Court proceedings at District Allahabad on each date fixed and defend effectively. He next submitted that three others cases being Case No. 780 of 2014, under Section 125 Cr.P.C., Execution Case No. 88 of 2018, under Section 128 Cr.P.C. and Complaint Case No. 1200 of 2015, under Section 498-A, 323, 504, 506 I.P.C. and 3/4 Dowry Prohibition Act are pending in District Kaushambi. He next submitted that in the counter affidavit, there is no denial of aforesaid facts. He next submitted that Apex Court as well as many other Courts have taken constant view that in such cases convenience of the wife has to be taken into consideration. In support of his contention, he has placed reliance upon the judgment of Apex Court, Punjab and Haryana High Court, Madras High Court and this Court in the cases of Sumita Singh Vs. Kumar Sanjay reported in 2001 LawSuit(SC) 363, Sweety Vs. Anuj Garg passed in T.A. No. 228 of 2014 decided on 11 August, 2015 and D. Kokila Vs. R. Dillibabu passed in Transfer C.M.P. No. 201 of 2016 decided on 4 October, 2016, Satyam Goyal vs. Principal Judge, Family Court Gonda and others passed in Application Nos. 93 & 119 of 2017 decided on 3.8.2018, Smt. Dipti Saxena Vs. Ashish Srivastava and another passed in Transfer Application (Civil) No. 567 of 2019 decided on 14.12.2020 and Swapnal Mishra vs. Saurabh Mishra passed in Transfer Application (Civil) Nos. 152 of 2019 & 111 of 2021 decided on 4.2.2022 respectively. Lastly, he submitted that recently this Court in the matter of Smt. Shakshi Agarwal vs. Sri Ashutosh Agarwal allowed the transfer Application filed by wife vide detailed judgment and order dated 4.2.2022 considering the different pronouncements made by the Apex Court as well as High Courts.

Sri Dheeraj Kumar Singh, learned counsel for the opposite party has opposed the submission, but could not dispute the factual and legal submission made by the learned counsel for the applicant.

Therefore, under such facts and circumstances of the case, the transfer application is allowed. The proceeding of Case No. 1558 of 2016 (Yogesh Vs. Vibha Devi) is withdrawn from the Principal Judge, Family Court, Allahabad. Principal Judge, Family Court, Allahabad is directed to transmit the record of Divorce Case No. 1558 of 2016 to Principal Judge, Family Court, Kaushambi within 15 days from the date of production of certified copy of this order. Thereafter, endeavour shall be made to decide the aforesaid case maximum within a period of six months as provided in Section 21-B of Hindu Marriage Act, 1955 by the Principal Judge, Family Court, Kaushambi or other Additional Judge as per the Rules of the Family Court.

Order Date :- 1.4.2022 Rmk.