Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Bhavya Alias Rinku Kanwar vs Dhushyan Singh (2026:Rj-Jd:14463)
2026 Latest Caselaw 4666 Raj

Citation : 2026 Latest Caselaw 4666 Raj
Judgement Date : 27 March, 2026

[Cites 14, Cited by 0]

Rajasthan High Court - Jodhpur

Smt. Bhavya Alias Rinku Kanwar vs Dhushyan Singh (2026:Rj-Jd:14463) on 27 March, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:14460]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Transfer Appl. No. 260/2024

Smt. Anjul Sharma W/o Rishi Sharma, Aged About 45 Years, D/o
Late Shri Deenanath Ji, R/o House No.2, Dps Colony, Sanchi
Enclave, Bhuwana-Pratapnagar, By Pass, Udaipur, Rajasthan.
                                                                    ----Petitioner
                                     Versus
Rishi Sharma S/o Shri Nandkishore Ji Sharma, Aged About 46
Years, R/o House No.131, Kailash Nagar, Chamti Kheda Road,
Chittorgarh, Tehsil And District Chittorgarh, Rajasthan.
                                                                  ----Respondent
                                        and


                 S.B. Civil Transfer Appl. No. 127/2025

 Pankti Alias Rama D/o Shree Ram Sharma, Aged About 22
 Years, Resident Of Village Bandva, Tehsil Rajaldesar, District
 Churu (Rajasthan) Aadhar Number 3276 3656 2607. Mobile
 number 9352814080
                                                                    ----Petitioner
                                     Versus
 Rajveer Alias Marutinandan S/o Shree Vinodkumar Pujari, Aged
 About 24 Years, R/o Ward Number 9, Ratangarh Road, Salasar,
 Tehsil Sujangarh, District Churu (Rajasthan) Aadhar Number
 7486 0463 7850 Mobile Number 9079999212
                                                                  ----Respondent


                 S.B. Civil Transfer Appl. No. 175/2025

 Smt. Bhavya Alias Rinku Kanwar W/o Dushyant Singh, Aged
 About 32 Years, D/o Ishwar Singh Rathore, R/o Village Aamla,
 Tehsil Phalodi, Jodhpur, Rajasthan.
                                                                    ----Petitioner
                                     Versus
 Dhushyan Singh S/o Aanad Singh Bhati, R/o Haveli Guest
 House,      Opposite     Toorji       Ka      Jhalra,       Makrana     Mohalla,
 Ghantaghar, Jodhpur, Rajasthan.
                                                                  ----Respondent



                       (Uploaded on 28/03/2026 at 06:37:51 PM)
                      (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                         (2 of 13)                    [CTA-260/2024 & Ors.]




                 S.B. Civil Transfer Appl. No. 187/2025

 Smt. Sapana Jain W/o Shri Kamlesh Kumar, Aged About 35
 Years,    R/o       Flat      No.     102,      Marudhar          Kesari    Apartment,
 Mohanpura Puliya, Dist. Jodhpur,raj.
                                                                            ----Petitioner
                                           Versus
 Shri Kamlesh Kumar S/o Shri Gyanchand Ji, Aged About 49
 Years, Resident Of Ramdev Road, Opposite To Rajasthan
 Marudhara Gramin Bank, District Pali (Raj)
                                                                        ----Respondent


                 S.B. Civil Transfer Appl. No. 252/2025

 Smt. Priyanka Kanwar W/o Yashvardhan Singh, Aged About 34
 Years, D/o Shree Tribhuvan Singh Residing At Village Gunrala
 Tehsil And District Bhilwara.
                                                                            ----Petitioner
                                           Versus
 Yashvardhan Singh S/o Shree Brijpal Singh, Aged About 31
 Years, 8-A-Village Indroka, Tehsil And District Jodhpur.
                                                                        ----Respondent


                 S.B. Civil Transfer Appl. No. 262/2025

 Smt. Divya Sharma W/o Kailash Sharma, Aged About 31 Years,
 D/o Shri Moolchand Sharma ,r/o Khetaram Ji Ki Pyau, Sai Baba
 Road, Tehsil Pali District Pali Raj.
                                                                            ----Petitioner
                                           Versus


 Kailash Sharma S/o Shri Ishwar Lal Sharma, Aged About 33
 Years, R/o Old Jatawas, Barmer Tehsil And District Barmer Raj.
                                                                        ----Respondent


                 S.B. Civil Transfer Appl. No. 283/2025

 Smt. Anita D/o Shri Deeparam, Aged About 32 Years, R/o 4,


                             (Uploaded on 28/03/2026 at 06:37:51 PM)
                            (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                      (3 of 13)                    [CTA-260/2024 & Ors.]



 Janta Colony, Pali, Ps Transport Nagar, Pali, Tehsil And District
 Pali, Rajasthan
                                                                        ----Petitioner
                                        Versus
 Suresh Choudhary S/o Shri Chunaram, R/o Hariyamali, Ps
 Bagadinagar, Tehsil Sojat, District Pali, Rajasthan.
                                                                     ----Respondent


                 S.B. Civil Transfer Appl. No. 329/2025

 Smt. Saroj Kumari Teli W/o Shri Vishal Sahu And D/o Shri
 Bherulal Sahu, Aged About 27 Years, R/o Tehnal Gate,
 Shahpura, Police Station Shahpura, District Bhilwara Raj.
                                                                        ----Petitioner
                                        Versus
 Vishal Sahu S/o Shri Vriddhi Chand Sahu, R/o Mehndi Baag,
 Teliyon Ki Gali, Police Station Kotwali, Tonk, Tehsil And District
 Tonk Raj.
                                                                     ----Respondent


                 S.B. Civil Transfer Appl. No. 332/2025

 Smt. Sanju Alias Sundari W/o Shri Mohan Ram, Aged About 28
 Years, D/o Shri Rupa Ram Bhati, R/o Village-Khichan, Near Bird
 Feeding Centre, Khichan, Tehsil District-Phalodi Raj..
                                                                        ----Petitioner
                                        Versus
 Mohan Ram S/o Shri Papu Ram, R/o Village-Bada Kotecha,
 Police Station-Mathaniya, District-Jodhpur Raj.
                                                                     ----Respondent


                     S.B. Civil Transfer Appl. No. 23/2026

 Farzana W/o Imran Khan, Aged About 23 Years, Resident Of
 Ward No. 06, Aradki Road, Near Shanimandir, Nohar Tehsil
 Nohar District Hanumangarh.
                                                                        ----Petitioner
                                        Versus



                          (Uploaded on 28/03/2026 at 06:37:51 PM)
                         (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                   (4 of 13)                    [CTA-260/2024 & Ors.]



 Imran Khan S/o Zakir Hussain, Aged About 36 Years, Resident
 Ofward No. 24, Shitala Bazar, Rajgarh Tehsil Rajgarh District
 Churu.
                                                                  ----Respondent


                 S.B. Civil Transfer Appl. No. 163/2022

 Shobha Kunwar W/o Shri Shailendra Singh, Aged About 30
 Years, D/o Shri Puran Singh Deora, R/o Village Viroli Post
 Sanwar Via Veerwara, Pindwara, Distt. Sirohi (Raj.)
                                                                     ----Petitioner
                                     Versus
 Shailendra Singh S/o Shri Parabat Singh, Aged About 25 Years,
 R/o Rawali Pol, Bagol, Distt. Pali (Raj.)
                                                                  ----Respondent


For Petitioner(s)          :     Mr. Chirag Mathur for Mr. Akshat
                                 Verma (in TA No.260/2024)
                                 Mr. Sawai Singh (in TA No.127/2025)
                                 Mr. Hardik Gautam (in TA
                                 No.175/2025)
                                 Mr. Deepak Chandak (in TA
                                 No.187/2025)
                                 Mr. Dilip Singh Baghela (in TA
                                 No.252/2025)
                                 Mr. A.D. Ujjwal (in TA No.262/2025)
                                 Mr. R.C. Joshi (in TA No.283/2025)
                                 Mr. Naresh Singh for Mr. Rakesh Arora
                                 (in TA Nos.329/2025 & 332/2025)
                                 Mr. Rahul Bishnoi for Mr. Jaidev Singh
                                 (in TA No.23/2026)
                                 Mr. Rajesh Shah (in TA No.163/2022)
For Respondent(s)          :     Mr. S.K. Dadhich (in TA No.127/2025)
                                 Mr. Rajpal Singh Rathore for Mr. Jog
                                 Singh Bhati (in TA No.175/2025)
                                 Ms. Mitali Vaishnav for Mr. Jitendra
                                 Ojha (in TA No.187/2025)
                                 Ms. Ranjana Singh (in TA
                                 No.252/2025)
                                 Mr. Manvendra Bhati (in TA
                                 No.283/2025)
                                 Mr. Neeraj Kumar Gupta (in TA
                                 No.329/2025)
                                 Mr. Akash Goyal & Mr. Vikram Singh
                                 Bhati (in TA No.332/2025)
                                 Mr. Virendra Acharya (in TA


                       (Uploaded on 28/03/2026 at 06:37:51 PM)
                      (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                   (5 of 13)                    [CTA-260/2024 & Ors.]


                                 No.23/2026)
                                 Mr. Kapil Purohit(in TA No.163/2022)



              HON'BLE MS. JUSTICE REKHA BORANA

                                      Order

27/03/2026
1.    As    all   these    transfer      petitions       arise     out    of    similar

circumstances and involve common questions of law, they are

being decided by this common order.

2.    All the petitions have been preferred by the petitioner-wife

seeking transfer of proceedings instituted by the respondent-

husband under various provisions of the Hindu Marriage Act,

1955/Dissolution of Muslim Marriages Act, 1939 to the Court

within whose jurisdiction the petitioner-wife is presently residing/

working.

3.    The petitioners in the respective applications have invoked

the jurisdiction of this Court under Section 24 of the Code of Civil

Procedure, praying that the various proceedings pending before

different    Courts       be   transferred         to     the     place    of     their

residence/workplace. Although the factual matrix in each petition

varies, the grounds raised by the Petitioner wives are substantially

common and relate to the hardships faced by them in attending

proceedings at distant forums.

4.    In all the present petitions, service upon the respondents

stand duly complete. However, despite completion of service, none

has appeared on behalf of the respondents in CTA No. 260/24 &

262/25.



                       (Uploaded on 28/03/2026 at 06:37:51 PM)
                      (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                        (6 of 13)                    [CTA-260/2024 & Ors.]


5.     In some of the petitions, it has been urged that the

petitioner-wife, being a woman with minor child/children solely

under her care, faces grave difficulty in travelling long distances,

particularly in the absence of any family member to accompany

her, rendering such travel with minors practically impossible. In

some matters, the petitioner-wife has asserted that she is

financially dependent upon her parents, lacking any independent

source of income. In some, it has been averred that they reside

with    their     ailing    or     aged       parents,       who       require   constant

supervision.

6.     While in other matters, it has additionally been submitted

that the petitioner-wife has already instituted proceedings against

her husband under Section 9/13(A)/24 of Hindu Marriage Act,

1955/Sections 12 & 23 of The Protection of Women from Domestic

Violence Act, 2005/Section 125 Cr.P.C/Section 144 BNSS/Offences

under Indian Penal Code, at the place where she is presently

residing. It is urged that, despite the pendency of these

proceedings, the respondent-husband has instituted a separate

case in another district/city/town only with the intent to cause

harassment. In these circumstances, it would be extremely

difficult   and      practically       impossible         for    her    to   attend     the

proceedings before the Court chosen by the husband.

7.     Heard the Counsels.

8.     It is a well-settled proposition of law that in matrimonial

matters generally, it is wife's convenience which must be looked at

while considering the plea of transfer. In N.C.V. Aishwarya Vs.




                            (Uploaded on 28/03/2026 at 06:37:51 PM)
                           (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                  (7 of 13)                    [CTA-260/2024 & Ors.]


A.S. Saravana Karthik Sha, (2022 INSC 1310) (decided on

18.07.2022), the Hon'ble Apex Court held as under:

      "9.The cardinal principle for exercise of power under
      Section 24 of the Code of Civil Procedure is that the
      ends of justice should demand the transfer of the suit,
      appeal or other proceeding. In matrimonial matters,
      wherever Courts are called upon to consider the plea
      of transfer, the Courts have to take into consideration
      the economic soundness of both the parties, the social
      strata of the spouses and their behavioural pattern,
      their standard of life prior to the marriage and
      subsequent thereto and the circumstances of both the
      parties in eking out their livelihood and under whose
      protective umbrella they are seeking their sustenance
      to life. Given the prevailing socio-economic
      paradigm in the Indian society, generally, it is
      the wife's convenience which must be looked at
      while considering transfer."


9.    So far as the ground of the minor child/children being in the

care and custody of the petitioner-wife is concerned, the Courts

have consistently held that inconvenience is more on the part of

the woman and she cannot be expected to travel long distances

either while accompanying the minor or while leaving them in the

care of others, to attend the proceedings regularly. Hon'ble the

Apex Court in the case of Reena Bahri v. Ajay Bahri, (2002)

10 SCC 136 held as under:

      "2. The wife has a child, approximately three years
      old, with her in Bombay. She avers that she has no
      source of income and no one to travel with her from
      Bombay to Delhi. In the circumstances, she is unable
      to satisfactorily defend the divorce petition. It is
      contended on behalf of the husband that the transfer
      petition should be dismissed, and that he will pay for
      the wife's transport between Bombay and Delhi along
      with an escort, whenever required, as also pay for the
      travel of her witnesses in the matrimonial
      proceedings.
      3. This misses two points. The first relevant
      circumstance is that there is a very small child with
      the wife in Bombay and the second is that the wife
      does not have anybody who can conveniently
      accompany her to Delhi. Apart from this, as is shown

                      (Uploaded on 28/03/2026 at 06:37:51 PM)
                     (Downloaded on 30/03/2026 at 08:42:04 PM)
 [2026:RJ-JD:14460]                  (8 of 13)                    [CTA-260/2024 & Ors.]


      by the counter, there are already proceedings in
      Bombay which the husband has to defend. We think,
      in the circumstances, that the transfer petition should
      be allowed."


10.   With respect to the plea of financial constraints, the

petitioner-wife having no independent source of income, and

further, old/ailing parents under care, it has been observed in

several decisions that compelling a woman with limited means to

travel long distances on each date of hearing would result in

undue hardship. Hon'ble the Apex Court in the case of Vaishali

Shridhar Jagtap vs. Shridhar Vishwanath Jagtap, (2016

INSC 504) held as under:-


      "3. According to the Appellant, her mother is aged
      and it is difficult for her mother to accompany the
      Appellant for her travel to Mumbai. It is also stated
      that there are three criminal cases-one for
      maintenance, the second under the Prevention of
      Domestic Violence Act, 2005 and the third Under
      Section 498A of The Indian Penal Code, 1860 and
      other related provisions, pending at Barshi, and one
      on the civil side for restitution.
      ...

5. Admittedly, the distance between Mumbai and Barshi is around 400 kilometres. Four cases between the parties are pending at Barshi. Apparently, the comparative hardship is more to the appellant-wife. This aspect of the matter, unfortunately, the High Court has missed to take note of.

6. No doubt, the said evidence can be recorded on appearance of the petitioner either physically or by virtual mode but keeping in mind the over all situation and the facts and circumstances of the case, we consider it proper to transfer the subject-case as asked for by the petitioner-wife so that no prejudice is caused to the petitioner-wife."

11. Similar view was expressed by the Hon'ble Apex Court in

Leena Mukherjee Vs. Rabi Shankar Mukherjee, (2002) 10

SCC 480 :

(Uploaded on 28/03/2026 at 06:37:51 PM)

[2026:RJ-JD:14460] (9 of 13) [CTA-260/2024 & Ors.]

"The petitioner is a resident of Durgapur, District Burdwan, West Bengal. She states that she is a distressed woman without any financial resources and that with the meagre income which she gets by way of maintenance, it is not possible for her to travel from Durgapur to Delhi to prosecute the case. She also submits that there is nobody to accompany her to Delhi. The above fact is not traversed in the counter affidavit. Having regard to the circumstances, we think that it would be appropriate to order transfer of the matrimonial suit from the Court of the Additional District Judge, Delhi."

12. So far as the plea of long-distance travel and the resultant

inconvenience to the petitioner-wife is concerned, Bombay High

Court, recently, while allowing the transfer petition in the case of

Archana Dattatray Jagtap vs Dattatray Chandev Jagtap,

(2025 SCC OnLine Bom 3920), held as under:

"6. Considering the law as laid down by the Supreme Court in the aforementioned judgments and the facts of the present case, where the distance between Malshiras, District Solapur, and Belapur is around 300 kms, in my view, it is inconvenient for the wife to travel 300 kilometres to attend the hearing and then return the same day, travelling 300 kms. To do so, she would have to stay overnight at Belapur to attend the proceedings filed by the husband. She has also filed three proceedings before the Court of Malshiras, District Solapur. Hence, I am convinced that the transfer application deserves to be allowed."

13. Further, with regard to appearance through video

conferencing is concerned, Hon'ble the Apex Court in the case of

P. Prashanti Vs. P.V. Nandakumar, Transfer Petition (Civil)

No. 1281/2024 (decided on 06.01.2025) observed as under:

"3. Considering the fact that the petitioner-wife has two minor children, a boy and a girl to look after and that she is residing at Gurugram, Haryana, she has immense difficulty in attending court proceedings at Visakhapatnam, it would be expedient in the ends of

(Uploaded on 28/03/2026 at 06:37:51 PM)

[2026:RJ-JD:14460] (10 of 13) [CTA-260/2024 & Ors.]

justice to transfer the subject-case as asked for by the petitioner-wife.

4. The Transfer Petition stands allowed accordingly.

5. The Court where proceedings are pending shall transfer the records to the transferee Court promptly and without any delay.

6. Liberty is granted to the respondent to appear through video conferencing, in view of his medical condition, until and unless his physical presence is absolutely necessary."

14. Section 24 of the Code of Civil Procedure reads as under:-

"24. General power of transfer and withdrawal -

(1) On the application of any of the parties and after notice to the parties and after hearing such of them as desired to be heard, or of its own motion without such notice, the High Court or the District Court may at any stage,-

(a) transfer any suit, appeal or other proceeding pending before it for trial or disposal to any Court subordinate to it and competent to try or dispose of the same; or

(b) withdraw any suit, appeal or other proceeding pending in any Court subordinate to it; and

(i) try or dispose of the same; or

(ii) transfer the same for trial or disposal to any Court subordinate to it and competent to try or dispose of the same; or

(iii) retransfer the same for trial or disposal to the Court from which it was withdrawn.

(2) Where any suit or proceeding has been transferred or withdrawn under sub-section (1), the Court which [is thereafter to try or dispose of such suit or proceeding] may, subject to any special directions in the case of an order of transfer, either retry it or proceed from the point at which it was transferred or withdrawn.

(3) For the purposes of this section,-

(a) Courts of Additional and Assistant Judges shall be deemed to be subordinate to the District Court;

(b) "proceeding" includes a proceeding for the execution of a decree or order.

(4) The Court trying any suit transferred or withdrawn under this section from a Court of Small Causes shall, for the purposes of such suit, be deemed to be a Court of Small Causes.

(Uploaded on 28/03/2026 at 06:37:51 PM)

[2026:RJ-JD:14460] (11 of 13) [CTA-260/2024 & Ors.]

(5) A suit or proceeding may be transferred under this section from a Court which has no jurisdiction to try it."

15. This Court observes that, in the ordinary course, transfer

petitions instituted before this Court often remain pending for

considerable periods, primarily on account of the other party

evading service. In several matters, interim protection granted by

this Court results in the matrimonial proceedings before the

concerned Court remaining stalled for years.

16. In view of the aforesaid circumstances, and in order to

secure the ends of justice as well as to ensure expeditious disposal

of the proceedings, this Court considers it appropriate to exercise

its powers under Section 24 of the Code of Civil Procedure.

Accordingly, all the present transfer applications are allowed for

the reasons analysed in the preceding paras.

17. Consequently, in each of the petitions noted hereinabove, the

Court from which the case is being transferred and the Court to

which it stands transferred are indicated as under:

S.No. Civil Transfer Case Number Court where Court to Application (Family Court/ the case is which the Number & Trial Court) pending case is Title transferred

1. CTA 260/2024 Case No. Special Family Court 59/2024 (Rishi Judge, Family No.1, (Smt. Anjul Sharma Vs. Smt. Court, Udaipur Sharma Vs. Anjul Sharma) Chittorgarh Rishi Sharma)

2. CTA 127/2025 Case Additional Family Court No.134/2024 District No.4, Jaipur (Pankti @ Rama (Rajveer @ Judge, Metropolitan Vs. Rajveer @ Marutinandan Ratangarh, Marutinandan) Vs. Pankti @ District Churu Rama)

(Uploaded on 28/03/2026 at 06:37:51 PM)

[2026:RJ-JD:14460] (12 of 13) [CTA-260/2024 & Ors.]

3. CTA 175/2025 Case No. Family Court Additional 277/2021 No.02, District Judge (Smt. Bhavya (Dushyant Singh Jodhpur No.1, Phalodi @ Rinku Vs. Smt. Kanwar Vs. Bhavya) Dhushyam Singh)

4. CTA 252/2025 Civil Misc. Case Family Court Additional No.05/2025 No.02, District (Smt. Priyanka (Yashvardhan Jodhpur Judge, Kanwar Vs. Singh Vs. Smt. Gangapur, Yashvardhan) Priyanka Bhilwara Kanwar)

5. CTA 262/2025 Civil Case No. Additional Family Court, 160/2025 District Judge Pali (Smt. Divya (Kailash Sharma No.1, Barmer Sharma Vs. Vs. Divya Kailash Sharma) Sharma)

6. CTA 283/2025 Case No. Additional Family Court, 117/2025 District Pali (Smt. Anita Vs. (Suresh Judge, Sojat Suresh Choudhary Vs. Choudhary) Anita)

7. CTA 329/2025 Application No. Family Court, Additional (Smt. Saroj 222/2025 Tonk District Kumari Teli Vs. (Vishal Sahu Vs. Judge, Vishal Sahu) Smt. Saroj Shahpura, Kumar Teli) District Bhilwara

8. CTA 332/2025 Family Misc Case Family Court Additional (Smt. Sanju @ No. 890/2025 No.1, District Sundari Vs. (Old No. Jodhpur Judge, Mohan Ram) 903/2025) Metro Phalodi (Mohan Ram vs. Sanju @ Sundari)

9. CTA 23/2026 Case No. Civil Judge Civil Judge (Farzana Vs. 51/2025 (Imran Rajgarh, Nohar, Imran Khan) Khan Vs. District Churu District Farzana) Hanumangar h

10. CTA 163/2022 Civil Original Family Court, Family Court, (Smt. Shobha Case No. Bali Sirohi

Shailendra (Shailendra Singh) Singh Vs. Shobha Kunwar)

11. CTA 187/2025 Civil Misc. Case Family Court, Family Court (Smt. Sapna No. 80/2025 Pali No.2, Jain Vs. Shri (Kamlesh Kumar Jodhpur Kamlesh Vs. Smt. Sapana Kumar) Jain)

(Uploaded on 28/03/2026 at 06:37:51 PM)

[2026:RJ-JD:14460] (13 of 13) [CTA-260/2024 & Ors.]

18. The transferor Court is directed to transmit entire record of

the transferred matter to the transferee Court within a period of

two weeks of receipt of the certified copy of the present order

while fixing the next date for appearance of both the parties

before the transferee Court.

19. Both the parties shall remain present before the transferee

Court on the date as fixed by the transferor Court and the

transferee Court shall not be under an obligation to issue fresh

notices to any of the parties. Only in cases where the other party

remained unserved or is proceeded ex-parte, the transferee Court

shall be under an obligation to issue fresh notices to the

respondent and act further in accordance with law.

20. Needless to observe that if any application is filed by the

respondent-husband with a request to permit him to appear

through Video Conferencing, the learned Court shall be at liberty

to decide the same keeping into consideration the fact whether

the physical appearance of the respondent is essential on the each

date or not.

21. Let a certified copy of the present order be sent forthwith to

all the transferor as well as transferee Courts.

22. Stay applications and all pending applications, if any, stand

disposed of.

(REKHA BORANA),J 32 to 35, 37 to 39, 41 to 43, 112-KashishS/-

(Uploaded on 28/03/2026 at 06:37:51 PM)

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter