IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1207 of 2010
NASREEN FATMA
Versus
SYED MEHRUL HODA
-----------
2 10.8.2010 The petitioner seeks transfer of T.S. (Matrimonial)
No.34 of 2009 from the Court of Additional District Judge,
F.T.C.I, Sheikhprua, Munger to Court of Principal Judge, Family
Court, Patna. She submits that Khula was granted by the Darul
Qaza Emarat Sharia, Phulwarisharif, Patna by order dated
3.11.2009, passed in Case No.161/19722 of 1430 Hijri.
Issue notice to Opposite party under ordinary process
as well as registered post with A/D, requisites for which must be
filed within ten days, failing which this application shall stand
rejected without further reference to a Bench.
Put up this case on service of notice.
In the meanwhile, further proceedings in T.S.
(Matrimonial) No.34 of 2009 pending in the court of the
Additional District Judge, F.T.C.I, Sheikhprua, Munger shall
remain stayed.
(S.P.Singh,J)
KHAN