2008 INSC 0673 SUPREME COURT OF INDIA Sunita Sharma Vs. Upendra Kumar Sharma T.P.(Civil) No.670 of 2007 (S.H.Kapadia and B.Sudershan Reddy,JJ.) 03.03.2008 ORDER 1. Transfer is made absolute in terms of prayer `A' which is quoted herein below: "Transfer the matrimonial title suit no.47 of 2007 under section 9 of HMA pending in the court of Principle Judge, Family Court, Gaya from Gaya to Family Court, Delhi at Tis Hazari." 2. Transfer petition is accordingly allowed. 1 SpotLaw