2008 INSC 0379 SUPREME COURT OF INDIA Samita Bhattacharjee Vs. Kulashekar Bhattacharjee T.P.(Civil)No.1079 of 2006 (Tarun Chatterjee and Harjit Singh Bedi JJ.) 12.02.2008 JUDGMENT Tarun Chatterjee,J. 1. Heard learned counsel for the parties. 2. This is an application for transfer of Title Suit {Divorce] No.98 of 2006 titled as Dr. Kulashekhar Bhattacharjee Vs. Smt. Samita Bhattacharjee pending before the Family Court West Tripura, Agartala to the learned District Judge, Howrah, West Bengal. 3. Considering the facts that the wife petitioner herein is staying at Andul Purba Para, P.O. Andul Mouri, P.S. Sankrail, District Howrah with a minor child in her paternal home, we are of the view that the Title Suit {Divorce] No.98 of 2006 titled as Dr. Kulashekhar Bhattacharjee Vs. Smt. Samita Bhattacharjee pending before the Family Court West Tripura, Agartala, be transferred to the Court of learned District Judge, Howrah, West Bengal, who will either decide the same himself or assign it to any other court of competent jurisdiction. The transfer petition is thus allowed. There will be no order as to costs. 1. SpotLaw