Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Supreme Court of India

Monali Gupta vs Gaurav Narain Gupta on 12 April, 2010

Bench: Surinder Singh Nijjar, B. Sudershan Reddy

           TP(C) 29 of 2010
                                             1



                              IN THE SUPREME COURT OF INDIA
                              CIVIL ORIGINAL JURISDICTION

                          TRANSFER PETITION (C) NO. 29 OF 2010




           DR. (SMT.) MONALI GUPTA                   .....            PETITIONER

                                           VERSUS


           DR. GAURAV NARAIN GUPTA                   .....            RESPONDENT




                                         O R D E R

This transfer petition has been filed by the petitioner-wife seeking transfer of Divorce Petition No. 877 of 2009 titled Dr. Gaurav Narain Gupta v. Dr. (Smt.) Monali Gupta pending in Family Court, Gorakhpur, U.P. to the Court of District Judge, Tis Hazari Court, Delhi.

We have heard the learned counsel for the parties as also perused the record.

Considering the facts and circumstances of this case, we deem it proper to transfer Divorce Petition No. 877 of 2009 titled Dr. Gaurav Narain Gupta v. Dr. (Smt.) Monali Gupta pending in Family Court, Gorakhpur, U.P. to TP(C) 29 of 2010 2 the Court of District Judge, Tis Hazari Court, Delhi. Who may either hear the case himself or assign the same for disposal to a court of competent jurisdiction.

The transfer petition is allowed accordingly.

......................J [B. SUDERSHAN REDDY] ......................J [SURINDER SINGH NIJJAR] NEW DELHI APRIL 12, 2010.