Supreme Court of India

K.Munni vs Kasimohanty Srikant Patnaik on 16 April, 2008

Supreme Court of India
K.Munni vs Kasimohanty Srikant Patnaik on 16 April, 2008
Bench: S.B. Sinha, Lokeshwar Singh Panta
                                       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.