IN THE SUPREME COURT OF INDIA
CIVIL ORIGINAL JURISDICTION
TRANSFER PETITION (C.) NO.72 OF 2009
R.VANAJARANI Petitioner(s)
VERSUS
M.ROBERT. Respondent(s)
ORDER
Heard learned counsel for the petitioner and learned counsel for the respondent.
This Transfer Petition has been filed to transfer the case pending before the
Family Court at Kota, Rajasthan to the Family Court at Tiruchirapalli, Tamil Nadu. The
application/petition filed by the respondent-husband was allowed ex-parte by the Court. The
Petitioner’s counsel is not in a position to state as to what has happened thereafter i.e. whether
the ex-parte decree is set aside or the application is disposed of. For the time being, the plea as
sought for by the petitioner has become infructuous and the same is disposed of accordingly.
The Transfer Petition is disposed of, without prejudice to the right of the
petitioner to approach in case of difficulty arises.
………………CJI.
(K.G. BALAKRISHNAN)
………………..J.
(P. SATHASIVAM)
NEW DELHI;
9TH JULY, 2009.