Court No. - 4 Case :- TRANSFER APPLICATION (CIVIL) No. - 26 of 2010 Petitioner :- Manjeet Kaur Respondent :- Fast Track Court No. 3 And Another
Petitioner Counsel :- Chandan Sharma,Sundeep Shukla
Hon’ble Krishna Murari, J.
Heard learned counsel for the applicant.
Learned counsel for the applicant is permitted to amend the prayer
clause of the application.
It is contended that in view of Section 9 of the Guardianship and Wards
Act, the application filed by the respondent under Section 7 of the
Guardianship and Wards Act at Bijnor is not maintainable as the minor
son is residing with the applicant at Lucknow.
Prima facie, there appears to be force in the submission and the matter
needs scrutiny.
Issue notice to respondent no. 2, who may file counter affidavit.
Applicant shall take steps for service of notice on the respondent by
registered post at an early date.
List after service of notice on the respondent.
Considering the facts and circumstances, further proceedings of Case
No. 193 of 2009 under Section 7 of the Guardianship and Wards Act
pending in the Fast Track Court, Bijnor shall remain stayed.
22.01.2010
VKS/ T.A. 26/10