Crl. Misc. No.M-12621 of 2008(O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No.M-12621 of 2008(O&M)
Decided on : 10-09-2009
Smt. Kulwant Kaur
....Petitioner
VERSUS
State of Punjab and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Dr. Anmol Rattan Sidhu, Senior Advocate with
Mr. N.L.Sammi, Advocate for the petitioner.
Mr.B.B.S.Teji, AAG, Punjab.
Mr. G.S.Punia, Advocate for respondent nos. 2 and 3.
Mr. Sunil Chadha, Advocate for respondent no.4.
MAHESH GROVER, J
This is a petition under Section 407 Cr.P.C praying for transfer
of criminal trial with charge u/s 302, 420 read with Section 120-B IPC titled
as ‘State of Punjab versus Ravinder Singh etc.’ pending in the Court of Addl.
Sessions Judge, Amritsar to any other Court of competent jurisdiction
outside Ditrict Amritsar.
Learned counsel for the respondents have agreed that in order
to allay the apprehensions of the petitioner they have no objection to the
transfer of the aforesaid proceedings to any district in the vicinity of
Amritsar.
Having regard to the aforesaid fact that the parties have
consented to the transfer of proceedings, I deem it appropriate to transfer the
proceedings in criminal trial with charge u/s 302, 420 read with Section
120-B IPC titled as ‘State of Punjab versus Ravinder Singh etc.’ pending in
Crl. Misc. No.M-12621 of 2008(O&M) 2
the Court of Addl. Sessions Judge, Amritsar to a Court of competent
jurisdiction at Jalandhar.
Disposed of.
The Courts at Jalandhar after receipt of the file from Amritsar
shall proceed in accordance with law.
September 10, 2009 (Mahesh Grover) rekha Judge