IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION Transfer Petition(s)(Civil) No.437/2020 MANISHA JAIN Petitioner VERSUS RAJEEV JINDAL Respondent O R D E R Heard the learned counsel appearing for petitioner. The Office Report records that service of notice on the respondent is complete. Considering the fact that the petitioner is a resident of Dehradun, Uttarakhand, a case is made out to transfer the petition for divorce to the Competent Court at Dehradun. Accordingly, the Transfer Petition is allowed. Original Matrimonial Suit No. 1125/2019 titled as “ Rajeev Jindal Vs. Smt. Manisha Jain ” pending in the Family Court of Principal Judge, Meerut, U.P. is hereby transferred to the Court of the Principal Judge, Family Court, Dehradun, Uttarakhand. .................................J. [ABHAY S. OKA] NEW DELHI; February 25,2022