1999 INSC 0588 SUPREME COURT OF INDIA Vijay Kapany (Smt) Vs. Bank of Baroda (Dr.A.S.Anand , C.J., M.Jagannadha Rao and N.Santosh Hedge JJ.) 13.08.1999 ORDER The Text below is only a summarized version of the order pronounced In this case, the appellant has requested the court for transfer of case proceedings from Shillong to Delhi as the appellant is unable to defend the case at Shillong that is far away from Delhi. The court, allowing the appeal held that as the appellant is a widow, it would be difficult for her to defend the case at Shillong but easy to defend at Delhi and hence directed the Trial court at Shillong to transfer the case records to District Judge Delhi.