§;.P.No.54[2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18TH DAY OF AUGIIST 2010
BEFORE
'rm: HON'BLE MR.JUS'I'ICE I-I.G.R.AMESH__ I A'
civil Petition £~to.54[2009
BETWEEN:
SM'I'.RA.MA.K.S
AGE: ABOUT 39 YEARS
W/O ANANTHAPADMANABHA RAO
D / O K.SUI3BA RAO
RETIRED POST MASTER
R/AT VINOBHANAGAR _ ~._ 5 _ --«
SAGAR TOWN & POST, SAGARMLLUKO ; I
SI-EIMOGA DISTRICT -. ;'.?QET1_TIONER
(BY SR1 - "
SR1 ANANTHAPA.OMA_NAE3HA'O11AO..' " __
S/o LATE I-I.N'.VE'1'~§KA'FESHA1AH'*«--__ "
AGE: ABOUT 48wYEARS . ' "
c/o N.V.1\IAGARAJA_RAOF
_. VASISTA_i RESIDENCY, DOOR No. 5
FIRST moss,
V.SUI:'$RAMANYAPURA POST
'BAN.OALOR9;;8I1_'
OFF1C'E_ Aii>'O1iE;3s V I
ANAN'THAPADNL4&;'\¥ABHA RAO
I EXECUl'IV"E3_ DIRECTOR
BANGALORE. DIARY
« _K;M.F. HOSUR ROAD
< BANO.A;.ORE--29 "RESPONDENT
§_B'<;, $31 .§=§R.sR1NIVAsAN, ADVOCATE}
I THIS CIVIL PETITION IS FILED UNDER SECTION 24 OF CFC
VPRAYING TO TRANSFER M.C.NO.562/2009 PENDING ON THE FILE
'OF THE PRINCIPAL JUDGE, FAMILY COURT. BANGALORE. TO
B" THE COURT OF THE CIVIL JUDGE {SR.DN.), SAGAR.
C.P.N0.54,g2009
THIS PE'i'ITiON COMING ON FOR ADMISSION THES BAY,
THE COURT MADE THE FOLLOWENG:
ORDER
In this civil petition filed by the wife under .,
24 of CPC, she is seeking for transfer of the proce’edirig:iri” it
M.C.No.562/2009 filed by the responderit”_tp
under Section 13 of the Hindu’ Marreiage_tV
grant of a decree of divorce vbedfoire the ofwthettt
Principal Judge, Family Coiirt, Bafiga_iore’,r._to Court of
the Civil Judge (Sr.Dn.}, sagar. ‘ g V’ t’ h
2. I have heard 1earned.:..eounsV:éi- appeaxing for the
parties averments made in the petition.
Learned counsel. appearing the petitioner submits
that the; petitioner. residing with her parents in Sagar
cause great hardship to her to attend
to at Bangalore which is more than
it 350 awajfifrom Sagas: town.
4’__3=.?f regard to the hardship that would be
to the petitioner, I deem it appropriate to direct
‘trarlsfer of the aforesaid proceeding in l’\/I.C.No.562/2009
from the Court of the Principal Judge. Family Court,
xv/t
Q. P. NO. 54[2Q§22
Bangalore, to the Court of the Civil Judge {Sr.Dn.), Sagar.
Ordered aecordingiy.
Petition allowed.
Sh1/ –Ata