2000 INSC 0256 SUPREME COURT OF INDIA Shashi Sharma Vs. Sanjay Sharma (M. Jagannadha Rao and D. P. Mohapatra JJ.) 21.02.2000 ORDER The Text below is only a summarized version of the order pronounced In a transfer petition, the notice published in the newspaper for effecting service upon the respondent and a copy of the publication also filed before family court at Chennai. On the date fixed, the respondent did not appear, holding the publication as sufficient service, respondent proceeded ex-parte and the case transferred from Family Court, Chennai to District Court, Delhi.