2008 INSC 0041 SUPREME COURT OF INDIA Punit Ahluwalia Vs. Arjan Singh & Ors T.P.(Civil) No.433 of 2007 (K.G. Balakrishnan,CJI. R.V. Raveendran and J.M. Panchal,JJ.) 08.01.2008 ORDER 1. Heard learned counsel for both sides. As agreed by parties, Civil Suit No.357 of 12995 titled "Arjan Singh v. Dr. S.R. Bawa and others" pending in the court of Civil Judge (Junior Division), Chandigarh, is directed t o be transferred to the District Court at Shimla, Himachal Pradesh. The petitioner has made several allegations in the petition and the respondents have denied those allegations. It is made clear that the transfer is not made on the basis of allegations made in the petition, but purely on the consent of the parties. ...2/- -2- Being an old suit, the transferee court shall expedite the hearing and disposed of the suit at an early date. The transferee court will issue notice to the parties fixing the date of hearing as soon as the records are received by it. 2. The transfer petition is allowed accordingly. 1 SpotLaw