Supreme Court of India

Monika Soni vs Kamal Soni on 3 December, 2008

Supreme Court of India
Monika Soni vs Kamal Soni on 3 December, 2008
Bench: Tarun Chatterjee, G.S. Singhvi
                                                           NON-REPORTABLE

                IN THE SUPREME COURT OF INDIA
                 CIVIL ORIGINAL JURISDICTION

           TRANSFER PETITION (C) NO.490 OF 2008


Monika Soni
...Petitioner

VERSUS

Kamal Soni
...Respondent


                          O R D E R

1. This is a petition filed at the instance of the wife under Section

25 of the Code of Civil Procedure, 1973 read with Order XXXVI

Supreme Court Rules, 1966 seeking transfer of a case for a decree of

divorce being Matrimonial Case No. 6/2007 filed under Section

13(1)(a) of the Hindu Marriage Act, now pending in the Court of

S.D.J.M. Bargarh, Orissa to any Family Court having competent

jurisdiction within Jaipur in the State of Rajasthan.

2. Having heard the learned counsel for the parties and after

considering the materials on record and the statements made in the

petition for transfer and having considered the age of the petitioner,

1
we are of the view that the aforesaid Matrimonial Case being Case

No. 6/2007 be transferred to the Family Court at Jaipur in the State of

Rajasthan. Accordingly, we allow this application for transfer and

direct the transfer of the aforesaid case to the Family Court at Jaipur,

Rajasthan. The S.D. J. M., Bargarh, Orissa is directed to transmit the

case records of the aforesaid case to the Family Court at Jaipur,

Rajasthan within a period of two months from the date of supply of a

copy of this order to him.

3. With the aforesaid directions, the application for transfer is

thus allowed. There will be no order as to costs.

…………………………J.

[TARUN CHATTERJEE]

NEW DELHI; …………………………J.
DECEMBER 03, 2008. [G. S. SINGHVI]

2