Allahabad High Court
Smt. Sushma vs Vijay Kumar on 3 August, 2010
Court No. - 4 Case :- TRANSFER APPLICATION (CIVIL) No. - 301 of 2010 Petitioner :- Smt. Sushma Respondent :- Vijay Kumar
Petitioner Counsel :- Sushil Pandey
Hon’ble Krishna Murari, J.
Heard learned counsel for the applicant.
By means of this application, transfer of proceedings initiated by
respondenthusband under Section 9 of the Hindu Marriage Act at
District Ambedkar Nagar is being sought, which is under the
territorial jurisdiction of Lucknow Bench of this Court, hence, the
transfer application is not maintainable.
The transfer application, accordingly, stands dismissed with liberty
to the applicant to file an application before the Court having
jurisdiction.
03.08.2010
VKS/ T.A. 301/10