2004 INSC 1017 SUPREME COURT OF INDIA Ruby Bhattacharya Vs. Ashish Bhattacharya Transfer Petition. (Civil) No.378/2003 (Tarun Chatterjee, R. C. Lahoti CJI. and G. P. Mathur JJ.) 13.09.2004 ORDER 1. Heard the learned counsel for the parties. 2. The transfer petition is allowed. Hindu Marriage Petition No. 200 of 2003 titled Ashish Bhattacharya vs. Ruby Bhattacharya, pending in the Family Court at Bareilly (Uttar Pradesh), is directed to be transferred to the Court of District Judge, Alwar, Rajasthan. 3. The Judge, Family Court, Bareilly (Uttar Pradesh) shall, soon on communication of this order, transfer the record of proceedings of Hindu Marriage Petition No. 200 of 2003 titled Ashish Bhattacharya vs. Ruby Bhattacharya, to the District Judge, Alwar, Rajasthan, who shall make over the case to the Family Court if one is available or else try the case himself or make over the same to a court of competent jurisdiction subordinate to him. # 4. No order as to costs. 5. The parties through their respective counsel are directed to appear before the District Judge, Alwar, Rajasthan, on 25th October, 2004. 1 SpotLaw