TA No.255 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
TA No.255 of 2008
Date of Decision: 18.12.2008
Chhinderpal Kaur .....Applicant
Vs.
Amritpal Singh ....Respondent
....
CORAM : HON’BLE MR.JUSTICE RAJIVE BHALLA
****
Present : Mr.J.P. Singh, Advocate for the applicant.
Mr.Dheeraj Narula, Advocate for Mr.Sandeep Punchhi,
Advocate for the respondent.
….
RAJIVE BHALLA, J (Oral)
Prayer in this application is, for transfer of a petition filed
under Section 9 of the Hindu Marriage Act, 1955 titled as Amritpal Singh
Vs. Chhinderpal Kaur, pending before the Civil Judge (Senior Division),
Faridkot, to a Court of competent jurisdiction at Ferozepur.
During the pendency of this application, parties have arrived at
an agreement that the aforementioned case be transferred to a Court of
competent jurisdiction at Ferozepur.
In view of the agreement between the parties, the transfer
application is allowed and the case filed under Section 9 of the Hindu
Marriage Act titled as Amritpal Singh Vs. Chhinderpal Kaur, pending
before the Civil Judge (Senior Division), Faridkot, is transferred to the
Court of District Judge, Ferozepur. The Civil Judge (Senior Division),
TA No.255 of 2008 2
Faridkot is directed to forthwith transmit the petition filed under Section 9
of the Hindu Marriage Act, titled as Amritpal Singh V. Chhinderpal Kaur
to the District Judge, Ferozepur, who shall upon receipt of the case entrust
it to a Court of competent jurisdiction at Ferozepur.
Parties are directed to appear before the District Judge,
Ferozepur on 2.2.2009.
18.12.2008 (RAJIVE BHALLA) GS JUDGE