High Court Patna High Court - Orders

Nasreen Fatma vs Syed Mehrul Hoda on 10 August, 2010

Patna High Court – Orders
Nasreen Fatma vs Syed Mehrul Hoda on 10 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.1207 of 2010
                                NASREEN FATMA
                                       Versus
                              SYED MEHRUL HODA
                                     -----------

2 10.8.2010 The petitioner seeks transfer of T.S. (Matrimonial)

No.34 of 2009 from the Court of Additional District Judge,

F.T.C.I, Sheikhprua, Munger to Court of Principal Judge, Family

Court, Patna. She submits that Khula was granted by the Darul

Qaza Emarat Sharia, Phulwarisharif, Patna by order dated

3.11.2009, passed in Case No.161/19722 of 1430 Hijri.

Issue notice to Opposite party under ordinary process

as well as registered post with A/D, requisites for which must be

filed within ten days, failing which this application shall stand

rejected without further reference to a Bench.

Put up this case on service of notice.

In the meanwhile, further proceedings in T.S.

(Matrimonial) No.34 of 2009 pending in the court of the

Additional District Judge, F.T.C.I, Sheikhprua, Munger shall

remain stayed.

(S.P.Singh,J)

KHAN