High Court Patna High Court - Orders

Nilima Kumari vs Manoj Kumar Sharma on 4 July, 2008

Patna High Court – Orders
Nilima Kumari vs Manoj Kumar Sharma on 4 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.2624 of 2005
                                NILIMA KUMARI
                                    Versus
                              MANOJ KUMAR SHARMA
                                 -----------

8. 04.07.2008 Heard learned counsel for the petitioner Nilima Kumari

on the petition for transfer of Matrimonial Case no. 39 of

2003 from the court of Principal Judge, Family Court, Patna

to the court of Principal Judge, Family Court, Bhagalpur.

It has been submitted that earlier a matrimonial case

for restitution of conjugal rights was filed in which

negotiation was made and, as such, the petitioner started

living in her sasural at Patna but as there was no

improvement rather torture commenced her bhaisur reached her

to her parent’s place. She has also filed a criminal case,

which is pending at Bhagalpur. Up-til now, no maintenance of

any kind of monetary help is being given by her husband and

there is none to assist her financially in order to contest

the suit at Patna.

No body appears for the opposite party in spite of valid

service of notice.

In the circumstance, the prayer made on behalf of the

petitioner is, hereby, allowed and the Matrimonial case no.

39 of 2003 be transferred from the court of Principal Judge,

Family Court, Patna, to the court of Principal Judge, Family

Court at Bhagalpur with a direction to expedite and dispose

it of at the earliest.

In the result, the petition stands allowed.

(Subash Chandra Jha,J.)

spal/