2008 INSC 0026 SUPREME COURT OF INDIA Moni Niranjan Vs. Ashish Niranjan & Anr. T.P.(Civil)No.108 of 2007 (H.K. Sema and Markandey Katju,JJ.) 07.01.2008 ORDER 1. This is wife's petition for transfer. The ground taken in this transfer petitions is that she is having a four year old son and she would be unable to go to Patna to contest the suit leaving behind her minor son. The other ground taken is that she has also filed a maintenance application which is pending at Family Court at Bandra, Mumbai. We are of the view that these are sufficient grounds for allowing the transfer petition. 2. Accordingly, transfer petition is allowed. Hindu Marriage Petition (HMP) No.113/2005 (Matrimonial Case No.113/2005) titled Shri Ashish Niranjan Vs. Moni Bhushan & Anr. pending in the Family Court at Patna stands transferred to the Family Court at Bandra, Mumbai. 1 SpotLaw