2002 INSC 0460 SUPREME COURT OF INDIA Vidya Vs. Ashok Nagarajan Transfer Petition (C) No. 198 of 2002 (R.C.Lahoti and Brijesh Kumar JJ.) 22.07.2002 ORDER The Text below is only a summarized version of the order pronounced Transfer of matrimonial case initiated by respondent husband against wife from Bangalore to Chennai. No opposition from respondent as respondent had got employment out of India. Supreme Court allowed transferred petition as well as direction to appropriate Court for expeditious disposal. 1 SpotLaw