2017 INSC 0535 SUPREME COURT OF INDIA Hina Soni Alias Tulsi Soni Vs. Hemant Soni TP(Civil)No.1927 of 2015 (Ranjan Gogoi and Navin Sinha,JJ.,) 12.07.2017 ORDER 1. Heard learned counsels for the parties. 2. We are satisfied with the grievance expressed by the petitioner and we accept the same. 3. Therefore, Divorce Petition being Petition No.A-2343 of 2013 titled as 'Hemant Soni vs. Hina Soni alias Tulsi Soni' pending before the Family Court at Bandra, Mumbai is ordered to be transferred to the Family Court at Rajsamand, District Udaipur, Rajasthan. The Family Court at Bandra, Mumbai shall send the case record to the transferee Court promptly and without any delay. 4. The transfer petition is accordingly allowed. 5. On receipt of the case records, the transferee Court is directed to make all endeavour for amicable settlement, failing which for early decision in the case without unnecessary adjournments. 1 SpotLaw