Allahabad High Court High Court

Manish Sharma vs State Of U.P. on 6 January, 2010

Allahabad High Court
Manish Sharma vs State Of U.P. on 6 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 376 of 2005

Petitioner :- Manish Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

List revised. Learned counsel for the applicant is not present.

Heard learned AGA for the State and perused the record.

This transfer application has been filed by the applicant Manish Sharma with
a prayer that the proceedings of S.T. No. 517 of 2000 pending in the court of
II F.T.C., Ghaziabad may be transferred to other Court of neighbouring
district having the competent jurisdiction.

From the perusal of the record, it appears that there is no good ground for
transferring the proceedings of above mentioned case from District-
Ghaziabad to any other adjoining district, such prayer is refused. The interim
order dated 16.9.2005 passed by the another Bench of this Court is hereby
vacated.

Accordingly, this transfer application is dismissed.

Let a copy of this order may be communicated to learned District and
Sessions Judge, Ghaziabad within a week to proceed further in above
mentioned case in accordance with law.

Order Date :- 6.1.2010
prabhat