Allahabad High Court High Court

Dr. Shivom Gangwar vs State Of U.P. & Another on 12 January, 2010

Allahabad High Court
Dr. Shivom Gangwar vs State Of U.P. & Another on 12 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 667 of 2009

Petitioner :- Dr. Shivom Gangwar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.C. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the State respondent.

This transfer application has been filed praying that the proceedings of Case
No. 393 of 2005 (State v Shiv Om Gangwar & others) arising out of Case
Crime No. 218 of 2005 under Sections 498-A, 504 and 506 IPC and also
under Sections 3/4 of the Dowry Prohibition Act, PS Kayamganj, District
Farrukhabad pending before the court of the Judicial Magistrate, Kayamganj,
District Farrukhabad be transferred to the court of Bareilly or Shahjahanpur or
to some other adjoining district in the State of the competent jurisdiction.

Issue notice to the opposite party no. 2 returnable within four weeks. Steps be
taken within a week.

Learned A.G.A. prays for and is granted four weeks time to file counter
affidavit. The opposite party no.2 may also file counter affidavit within the
said period. As prayed by the learned counsel for the applicant one week
thereafter is granted for filing rejoinder affidavit.
List after expiry of the aforesaid period.

Order Date :- 12.1.2010
shailesh