IN THE SUPREME COURT OF INDIA
CIVIL ORIGINAL JURISDICTION
TRANSFER PETITION (CIVIL) NO. 772 OF 2007
K. MUNNI .... PETITIONER(S)
:VERSUS:
KASIMOHANTY SRIKANT PATNAIK ... RESPONDENT(S)
ORDER
Having regard to the fact that the petitioner is now employed in Bangalore
and she has also filed a complaint petition as against the respondent, we are of the
opinion that no purpose shall be served by transferring the F.C.O.P. No. 157 of 2007
from the Family Court at Secunderabad in the State of Andhra Pradesh, to the Court
of District Judge at Trissur in the State of Kerala.
We would, however, request the XIII Additional Chief Metropolitan
Magistrate as also the Family Court at Secunderabad to fix the cases between the
parties on the same dates as far as practicable. Both the XIII Additional Chief
Metropolitan Magistrate as also the Family Court, in any event, shall fix specific dates
of hearing and shall not, save and except for cogent reasons, grant any adjournment
in the matter(s).
-2-
If any occasion arises as regards her security, the petitioner may inform the
Senior Superintendent of Police who may pass appropriate orders.
Respondent shall bear the costs of the petitioner for attending the Court, as
may be quantified by the Family Court.
The transfer petition is disposed of accordingly.
……………………..J
(S.B. SINHA)
……………………..J
(MUKUNDAKAM SHARMA)
NEW DELHI,
APRIL 16, 2008.