2008 INSC 0650 SUPREME COURT OF INDIA Nisha Kashyap Vs. Rohit Kashyap T.P.(Civil)No.552 of 2007 (S.H.Kapadia and J.M.Panchal,JJ.) 29.02.2008 ORDER 1. This is wife's transfer petition. Heard learned counsel on both sides. Transfer petition is allowed in terms of prayer `A' which is reproduced herein below: "Direct the transfer HMA Case No. 889/2007 titled Sh. Rohit Kashyap vs. Smit. Nisha Kashyap pending in the court of Sh. Deepak Jagotra, Additional District Judge, Karkardooma Courts, Delhi to the Court of District Judge, Begusarai (Bihar) for disposal." 1 SpotLaw