Allahabad High Court High Court

Sushil Kumar Yadav @ Babloo vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Sushil Kumar Yadav @ Babloo vs State Of U.P. & Another on 19 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 21 of 2010

Petitioner :- Sushil Kumar Yadav @ Babloo
Respondent :- State Of U.P. & Another
Petitioner Counsel :- A.K. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the learned AGA for the State-
respondent.

It is contended by the learned counsel for the applicant that on account of
influence of the opposite party no.2, who is local politician, the applicant is
uenable to engage any counsel in District Court Agra. It is further contended
that the applicant came to Agra Civil Court for doing Pairvi of his real brother
but in the Court compound the opposite party no.2 along with some persons
attempted to kill him and his vehicle also damaged. It is also contended by the
learned counsel for the applicant that the applicant had moved an application
before the Senior Superintendent of Police, Agra for the said incident but no
action has been taken by the police. It is further contended that on account of
the influence of the opposite party no.2, no counsel is ready to take the case of
the applicant. It is contended by the learned counsel for the applicant that the
applicant has not moved any application for the grievance as raised by him
before the concerned Court at Agra. Therefore, the transfer application is
misconceived.

The present transfer application is finally disposed of with the direction to the
concerned Police Officer/Senior Superintendent of Police, Agra to consider
and take appropriate action on the application dated 6.8.2009, which is stated
to be pending before him, within a period of one month from the date of
certified copy of this order before him.

Order Date :- 19.1.2010
Hasnain