Rajasthan High Court – Jodhpur
Smt.Sunita vs Mohan Lal on 2 September, 2008
S.B. CIVIL TRANSFER PETITION NO.22/2008
Smt. Sunita Vs. Mohal Lal Atwal.
Date of order : 2nd September, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Arjun Purohit for the petitioner.
Mr. Shambhoo Singh for the respondent.
---------
1. Heard learned counsels.
2. The petitioner-wife has filed an application for setting
aside the ex-parte decree under Section 9 of the Hindu Marriage Act
in the Family Court, Ajmer. While the said application is still
pending consideration before the Family Court, Ajmer, the petitioner
wife has approached this Court seeking transfer of the proceedings.
3. Having heard learned counsels and in the facts and
circumstance of the case, it is not considered appropriate to transfer
the application for setting aside the ex-parte proceedings which is
pending before the Family Court. If such proceeding is restored then
such application can be considered at that stage.
4. This transfer application is dismissed.
[ DR. VINEET KOTHARI ], J.
item No.39
babulal/-