Supreme Court of India

Nisha Kashyap vs Rohit Kashyap on 29 February, 2008

Supreme Court of India
Nisha Kashyap vs Rohit Kashyap on 29 February, 2008
Bench: S.H.Kapadia, J.M.Panchal
           CASE NO.:
Transfer Petition (civil)  552 of 2007

PETITIONER:
NISHA KASHYAP

RESPONDENT:
ROHIT KASHYAP

DATE OF JUDGMENT: 29/02/2008

BENCH:
S.H.KAPADIA & J.M.PANCHAL

JUDGMENT:

JUDGMENT
O R D E R

TRANSFER PETITION (C) NO. 552 OF 2007

This is wife’s transfer petition.
Heard learned counsel on both sides.
Transfer petition is allowed in terms of prayer `A’ which is
reproduced herein below:

” Direct the transfer HMA Case No. 889/2007
titled Sh. Rohit Kashyap vs. Smit. Nisha Kashyap
pending in the court of Sh. Deepak Jagotra,
Additional District Judge, Karkardooma Courts,
Delhi to the Court of District Judge, Begusarai
(Bihar) for disposal.”