Supreme Court of India
Eluri Raji Reddy And Ors. vs State Of Delhi And Anr. on 13 April, 2004
Equivalent citations: (SCSUPPL)2004(4)CHN91, 2004CRILJ2555, I(2004)DMC722SC, 2004(77)DRJ387, JT2004(5)SC391, 2004(4)SCALE678, (2004)4SCC479, AIR 2004 SUPREME COURT 2475, 2004 (4) SCC 479, 2004 AIR SCW 3009, (2004) 5 JT 391 (SC), 2004 (3) SLT 225, 2004 (5) SRJ 61, 2004 (4) SCALE 678, 2004 (3) DLT 188, 2004 CRI(AP)PR(SC) 522, 2004 (2) ALL CJ 1380, (2004) 18 ALLINDCAS 47 (SC), 2004 ALL CJ 2 1380, (2004) 111 DLT 188, (2004) 1 GAU LR 125, (2004) 1 GAU LT 673, (2004) 18 ALLINDCAS 815 (GAU), (2004) 77 DRJ 387, (2004) 2 HINDULR 1, (2004) 2 CURCRIR 232, (2004) 4 SUPREME 54, (2004) 3 ALLCRIR 2315, (2004) 4 CAL HN 91, (2004) 3 CHANDCRIC 171, (2004) 3 ALLCRILR 155, (2004) 3 CRIMES 36, (2005) 1 MARRILJ 10, (2004) 4 SCALE 678, (2005) 51 ALLCRIC 839, (2004) 55 ALL LR 733, (2004) 1 DMC 722, (2004) 28 OCR 393, (2004) 17 INDLD 62, 2004 (2) ANDHLT(CRI) 389 SC, (2004) 4 BOM CR 856
Bench: R.C. Lahoti, Ashok Bhan
ORDER
1. Transfer Petition (Criminal) No. 32 of 2003 has been filed by the husband-petitioner and his parents for transfer of a case pending in the Court of Sri Suresh Kumar Gupta, Metropolitan Magistrate, New Delhi titled State of Delhi v. Eluri Raji Reddy and Ors. arising out of FIR No. 385 of 2000, Parliament Street Police Station, to a competent Court in Hazurabad, Karimnagar District, Andhra Pradesh.
2. Transfer Petition (Criminal) No. 122 of 2003 has also been filed by the husband-petitioner for transfer of a petition under Section 125 Cr.P.C. for grant of maintenance filed by the wife-respondent pending in the Court of Metropolitan Magistrate, Patiala House, New Delhi titled Eluri Manemma v. Eluri Raji Reddy in CC No. 75 of 2000 to a competent Court in Hazurabad, Karimnagar District, Andhra Pradesh.
3. Transfer Petition (Civil) No. 342 of 2003 has been filed by the wife for transfer of the matrimonial case being O.P. No. 46 of 2000 filed by the husband in the Court of Senior Civil Judge, Hazurabad, Andhra Pradesh titled Eluri Raji Reddy v. Eluri Manemma @ Mani under Section 13(1)(ia) of the Hindu Marriage Act for dissolution of the marriage to the Family Court at Delhi/New Delhi. All these petitions shall be disposed of by this common order.
4. The facts ore taken from Transfer Petition (Criminal) No. 32 of 2003. Marriage between the parties was solemnised on 10th February, 1989 at village Katkur, Bhima Devarapalli Mandal, Karimnagar District, Andhra Pradesh according to Hindu Rites and Customs. After the marriage the parties resided in their matrimonial home at Bommakal village till 1995. Thereafter the wife left the husband and started living with her parents in village Katkur, Karimnagar District, Andhra Pradesh. Husband tiled a petition for divorce under Section 13(1)(ia) of the Hindu Marriage Act in the Court of Senior Civil Judge, Hazurabad, Andhra Pradesh.
5. Wife lodged a FIR No. 385 of 2000 in Parliament Street Police Station, New Delhi on 7th December, 2000 against the husband, his father aged 75 years and Ms mother aged 65 years. All three were attested and brought to Delhi and were kept in custody. After their release on bail they returned to their native place. Wife also filed a petition under Section 125 Cr. P.C. claiming a maintenance of Rs. 5,000/- per month in the Court of Metropolitan-Magistrate, Patiala House, New Delhi, which is still pending.
6. Aggrieved against the action of the wife, husband and his parents have filed the petitions alleging that they have been unduly harassed. Cause of action did not arise at New Delhi. Wife-respondent is living with her parents at village Katkur, Karimnagar District, Andhra Pradesh and the two cases have been filed against them at New Delhi on the false pretext that she is presently living with her brother at New Delhi. It has been admitted by the wife-respondent that her parents are living in Andhra Pradesh and she owns a house in Andhra Pradesh. She has denied that the criminal case and the maintenance petition tiled by her at New Delhi to harass her husband or her parents. She has asserted that the Courts at New Delhi have the jurisdiction. She having shifted to New Delhi, it would be convenient for her to pursue the cases at the place where she resides. She has also prayed for the transfer of divorce petition as well, filed by her husband, to a Court of competent jurisdiction at New Delhi.
7. Having heard learned counsel for the parties, but without expressing any opinion on the allegations and counter allegations made against one another, which are subjudice in the main proceedings, we are of the opinion that it will be for better convenience of the parties and in the interest or justice if both the cases pending in the Court of Metropolitan Magistrate, New Delhi titled State of Delhi v. Eluri Raji Reddy and Ors. arising in FIR No. 385 of 2000, Parliament Street Police Station and petition under Section 125 Cr.P.C. for grant of maintenance filed by the wife-respondent pending in the Court of Metropolitan Magistrate, Patiala. House, New Delhi titled Eluri Manemma v. Eluri Raji Reddy in CC No. 75 of 2000 are transferred to a Court of competent jurisdiction at Hazurabad, Karimnagar District, Andhra Pradesh. Accordingly, the transfer petitions filed by the husband are allowed. Since we are transferring both the cases filed by the wife, pending at New Delhi, to a court of competent jurisdiction at Hazurabad, Karimnagar District, Andhra Pradesh, Transfer Petition(Civil) No. 342 of 2003 filed by her is dismissed. It is directed that both the above-mentioned cases pending in the court of Metropolitan Magistrate, New Delhi shall stand transferred to the Court of District & Sessions Judge, Karimnagar District, Andhra Pradesh.
8. The District & Sessions judge at Delhi shall, soon on communication of this order, transfer the record of above-referred two cases to the Court of District & Sessions Judge, Karimnagar District, Andhra Pradesh who may try the petition himself or make over the same for hearing and disposal in accordance with law to a Court of competent jurisdiction subordinate to him.
9. The parties through their respective counsel are directed to appear before the Court of District & Sessions Judge, Karimnagar District, Andhra Pradesh on 10.06.2004.
10. No order as to costs.