Rajasthan High Court – Jodhpur
Ritu Singhvi vs Gaurav Singhvi on 11 March, 2010
Transfer Pet.42/2009 -Ritu Singhvi Vs. Shri Gaurav Singhvi. Jusdgment dt.11.3.10
1/2
S.B. CIVIL TRANSFER PETITION NO.42/2009
Ritu Singhvi Vs. Shri Gaurav Singhvi.
Date of order : 11th March, 2010
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Tribhuvan Gupta for the petitioner.
None present for the respondent.
-------
1. None present for the respondent despite service. Heard
learned counsel for the petitioner on merit.
2. Learned counsel for the petitioner submits that the
petition under Section 13 HM Act filed by the respondent-husband
before the Family Court, Kota deserves to be transferred to Family
Court, Udaipur as the petitioner-wife is living with her parents at
Udaipur.
3. He further submits that the respondent-husband though
served is not appearing and he had orally conveyed to the petitioner-
wife that he is not inclined to oppose the transfer application.
4. Learned counsel for the petitioner-wife further submits
that since the marriage in question took place at Kota but since the
petitioner-wife is living with her own child with her parents at
Udaipur for her convenience the trial of the divorce deserves to be
transferred from Family Court, Kota to Family Court, Udaipur.
5. Accordingly, since nobody appears to oppose this
transfer application and in view of the aforesaid facts and
circumstances of the case, this transfer application is alowed and the
proceedings of case No.332/2009 - Gaurav Singhvi Vs. Ritu Singhvi
Transfer Pet.42/2009 -Ritu Singhvi Vs. Shri Gaurav Singhvi. Jusdgment dt.11.3.10
2/2
pending in the court of Family Court, Kota are transferred to Family
Court, Udaipur. The record of the same may be transferred to the
Family Court, Udaipur and learned Family Court, Udaipur shall
proceed in accordance with law.
6. The transfer application is accordingly disposed of.
Copy of this judgment be sent to the opposite party as well as Family
Courts.
[ DR. VINEET KOTHARI ], J.
item No.38
babulal/