High Court Jharkhand High Court

Poonam Devi vs Amit Kumar on 9 March, 2011

Jharkhand High Court
Poonam Devi vs Amit Kumar on 9 March, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                    Transfer Petition (Civil) No. 5 of 2011.
                                      ---

               Poonam Devi       ...       ...   ...   ...   ...   ...   ...   ...   Petitioner

                                       Versus

               Amit Kumar ...    ...       ...   ...   ...   ...   ...   ...   ...   Respondent.

                                    ---
               CORAM:      HON'BLE MRS. JUSTICE POONAM SRIVASTAV
                                    ---

               For the Petitioner : Mr. Laljee Sahay, Advocate.
                                         ---

3. 9.3.2011

. This is a transfer petition at the instance of the wife for transferring the
proceeding of Title Matrimonial Suit No. 203 of 2010, pending in the court of
the Principal Judge, Family Court, Bokaro to Ranchi for the reasons that the
wife can ill-afford to go to Bokaro on each and every date fixed in the
matrimonial suit. She has no source of income. Her father has also died a
short while ago and the old mother is the only person in the family. In the
circumstances, prayer is made for transfer of the said matrimonial suit from
Bokaro to Ranchi.

Issue notice to the sole contesting respondent for which requisites
under registered post with acknowledgement due must be filed in Court
within one week, failing which, the transfer petition shall stand rejected
without further reference to a Bench.

Rule in the admission matter is made returnable at an early date.
Counter affidavit, if any, may be filed within three weeks from the date
of receipt of the notice.

Till the next date of listing, further proceedings of Title Matrimonial Suit
No. 203 of 2010, pending in the court of the Principal Judge, Family Court,
Bokaro shall remain stayed.

(Poonam Srivastav, J)

AKS.Cp.2.