High Court Patna High Court - Orders

Suruchi @ Suruchi Devi vs The State Of Bihar & Anr on 5 September, 2011

Patna High Court – Orders
Suruchi @ Suruchi Devi vs The State Of Bihar & Anr on 5 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MJC No.397 of 2009
                              Suruchi @ Suruchi Devi
                                                     ---Petitioner
                                         Versus
                              1.

The State of Bihar

2. Satendra Kumar

—Opposite Parties

5. 5.9.2011 Heard learned counsel for the petitioner and the opposite

party.

This application is for transfer of Matrimonial Case No.72 of

2007 pending in the court of the Principal Judge, Family Court, Patna to

court of the Principal Judge, Family Court, Nalanda.

A counter affidavit has been filed on behalf of opposite party

no.2 wherein in paragraph 9 it has been stated that recording of

evidence of the petitioner as also opposite party no.2 is already over and

the case is pending for arguments. The aforesaid fact is not in dispute.

It has been jointly submitted that the court below be directed

to hear the arguments and pass appropriate orders on merits.

Considering the submissions of the parties, in the opinion of

the Court, it is not a fit case for transferring of the aforesaid

matrimonial case from the court of the Principal Judge, Family Court,

Patna to the court of the Principal Judge, Family Court, Nalanda.

However, the court below is directed to complete the hearing of the

arguments of the parties on the next date or soon thereafter and pass

appropriate order on merits.

The application stands disposed of.

      PNM                                       (Shailesh Kumar Sinha, J.)