High Court Rajasthan High Court - Jodhpur

Smt.Sunita vs Mohan Lal on 2 September, 2008

Rajasthan High Court – Jodhpur
Smt.Sunita vs Mohan Lal on 2 September, 2008
             S.B. CIVIL TRANSFER PETITION NO.22/2008
                    Smt. Sunita Vs. Mohal Lal Atwal.

Date of order                     :            2nd September, 2008
                                 PRESENT

             HON'BLE DR. JUSTICE VINEET KOTHARI

Mr. Arjun Purohit for the petitioner.
Mr. Shambhoo Singh for the respondent.

                                  ---------

1.             Heard learned counsels.

2.             The petitioner-wife has filed an application for setting

aside the ex-parte decree under Section 9 of the Hindu Marriage Act

in the Family Court, Ajmer.           While the said application is still

pending consideration before the Family Court, Ajmer, the petitioner

wife has approached this Court seeking transfer of the proceedings.

3.             Having heard learned counsels and in the facts and

circumstance of the case, it is not considered appropriate to transfer

the application for setting aside the ex-parte proceedings which is

pending before the Family Court. If such proceeding is restored then

such application can be considered at that stage.

4.             This transfer application is dismissed.



                                         [ DR. VINEET KOTHARI ], J.

item No.39
babulal/-