TA No. 32 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
TA No. 32 of 2008
Decided on : 29-04-2009
Anita Rani
....Applicant
VERSUS
Kiran Kumar
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr.K.D.S.Sandhu, Advocate for the applicant
Mr. Raj Mohan Singh, Advocate for the respondent
MAHESH GROVER, J
This is an application under Section 24 CPC for transfer of
petition titled as ‘Kiran Kumar versus Anita Rani’ filed under Section 13 of
the Hindu Marriage Act 1955, pending in the Court of Additional District
Judge, Ludhiana to a Court of competent jurisdiction at Nawanshahr.
Learned counsel for the respondent has very fairly stated that
he has no objection if the proceedings in the aforesaid petition are
transferred to a Court of competent jurisdiction at Nawanshahr.
In view of the concession given by the learned counsel for the
respondent, the present petition is allowed. Accordingly, the proceedings in
case titled ‘Kiran Kumar versus Anita Rani’ filed under Section 13 of the
Hindu Marriage Act 1955, pending in the Court of Additional District
Judge, Ludhiana are transferred to a Court of competent jurisdiction at
Nawanshahr
The Court at Nawanshahr shall issue notice to the parties for
TA No. 32 of 2008 2
appearance after receipt of the case on transfer
April 29, 2009 (Mahesh Grover)
rekha Judge