IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.397 of 2009
Suruchi @ Suruchi Devi
---Petitioner
Versus
1.
The State of Bihar
2. Satendra Kumar
—Opposite Parties
5. 5.9.2011 Heard learned counsel for the petitioner and the opposite
party.
This application is for transfer of Matrimonial Case No.72 of
2007 pending in the court of the Principal Judge, Family Court, Patna to
court of the Principal Judge, Family Court, Nalanda.
A counter affidavit has been filed on behalf of opposite party
no.2 wherein in paragraph 9 it has been stated that recording of
evidence of the petitioner as also opposite party no.2 is already over and
the case is pending for arguments. The aforesaid fact is not in dispute.
It has been jointly submitted that the court below be directed
to hear the arguments and pass appropriate orders on merits.
Considering the submissions of the parties, in the opinion of
the Court, it is not a fit case for transferring of the aforesaid
matrimonial case from the court of the Principal Judge, Family Court,
Patna to the court of the Principal Judge, Family Court, Nalanda.
However, the court below is directed to complete the hearing of the
arguments of the parties on the next date or soon thereafter and pass
appropriate order on merits.
The application stands disposed of.
PNM (Shailesh Kumar Sinha, J.)