Allahabad High Court High Court

Manjeet Kaur vs Fast Track Court No. 3 And Another on 22 January, 2010

Allahabad High Court
Manjeet Kaur vs Fast Track Court No. 3 And Another on 22 January, 2010
Court                           No.                          -                         4

Case :- TRANSFER APPLICATION (CIVIL) No. - 26 of 2010

Petitioner               :-            Manjeet                                   Kaur
Respondent :- Fast Track Court No. 3 And                                       Another

Petitioner Counsel :- Chandan Sharma,Sundeep Shukla
Hon’ble Krishna Murari, J.

Heard learned counsel for the applicant.

Learned   counsel   for   the   applicant   is   permitted   to   amend   the   prayer 

clause of the application.

It is contended that in view of Section 9 of the Guardianship and Wards 

Act,   the   application   filed   by   the   respondent   under   Section   7   of   the 

Guardianship and Wards Act at Bijnor is not maintainable as the minor 

son is residing with the applicant at Lucknow.

Prima facie, there appears to be force in the submission and the matter 

needs scrutiny.

Issue   notice   to   respondent   no.   2,   who   may   file   counter   affidavit. 

Applicant  shall  take  steps   for   service  of  notice  on  the  respondent   by 

registered post at an early date.

List after service of notice on the respondent.

Considering the facts and circumstances, further proceedings of Case 

No. 193 of 2009 under Section 7 of the Guardianship and Wards Act 

pending in the Fast Track Court, Bijnor shall remain stayed.

22.01.2010
VKS/ T.A. 26/10