2008 INSC 1620 SUPREME COURT OF INDIA Swaranjit Kaur Vs. Swaran Singh Sohi Transfer Petition (C) No. 742 of 2007 (R.V. Raveendran J.) 28.07.2008 ORDER 1. This is a petition for transfer by the wife. She seeks transfer of the divorce petition filed by her husband from the Court of District Judge, New Delhi to a competent Court at Indore. 2. The petitioner is dependent on her parents and brother. She has two children. It will be difficult for her to defend the proceedings by travelling to New Delhi. 3. In the circumstances, we allow this transfer petition. H.M.A. Petition transferred from the Court of Learned District Judge, New Delhi to the Court of District Judge at Indore who may either deal with the same himself or assign it to appropriate court at Indore for disposal. 1 SpotLaw