2008 INSC 0862 SUPREME COURT OF INDIA Payal Bidani Vs. Sumit Bidani T.P.(Civil)No.652 of 2007 (P.P.Naolekar and Lokeshwar Singh Panta, JJ.) 24.03.2008 ORDER 1. Heard learned counsel for the parties. 2. Having regard to the facts and circumstances of the case, petition for dissolution of marriage bearing No. (H.M.A.) 690 of 2007 pending in the Court of Sri Gulshan Kumar, ADJ, Rohini Courts, Delhi is transferred to the Family Court, Haridwar, which shall try the matter either itself or assign it to any other court of competent jurisdiction. The Family Court/Competent Court shall proceed with the case expeditiously and unnecessary adjournment shall not be granted to the parties. The transfer petition is, accordingly, allowed. 1 SpotLaw