2000 INSC 0576 SUPREME COURT OF INDIA Seema Vs. Rakesh Kumar (S. P. Bharucha and Shivaraj V. Patil JJ.) 24.04.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, vide transfer petition the appellant requested the court to transfer the proceedings to Jagadhri from Ghaziabad as she is in financial difficulties since she is not getting maintenance from her husband, The Court allowing the appeal held that the proceeding should be transferred to Jagadhri from Ghaziabad.