Court No. - 4 Case :- TRANSFER APPLICATION (CIVIL) No. - 277 of 2010 Petitioner :- Smt. Amrita Respondent :- Santosh And Another
Petitioner Counsel :- Shivajee Srivastava,K.B. Srivastava
Hon’ble Krishna Murari, J.
Heard learned counsel for the applicant.
By means of this application, transfer of proceedings of Case No.
384 of 2009 under Section 9 of the Hindu Marriage Act initiated by
the respondenthusband is being sought by the applicantwife to
district Allahabad on the ground that after being turned out from
her matrimonial house, she is living with her parents at Allahabad.
It is contended by learned counsel for the applicant that
proceeding initiated by applicant under Section 125 Cr.P.C. is also
pending at Allahabad where the respondenthusband has already
put in appearance and is contesting.
Considering the facts and circumstances, let notices be issued to
respondent no. 1, who may file counter affidavit. Applicant shall
take steps for service of notice on the respondent by registered
post within a week. Office shall issue notices returnable at an early
date.
List after service of notice on the respondent.
Considering the facts and circumstances, till the next date of
listing, further proceedings of Case No. 384 of 2009, Santosh Vs.
Smt. Amrita pending in the court of Family Judge, Varansi shall
remain stayed.
15.07.2010
VKS/ T.A. 277/10