High Court Karnataka High Court

Shamshad Banu W/O Mohammed … vs Mohammed Fakruddin @ Tousif Pasha on 17 February, 2009

Karnataka High Court
Shamshad Banu W/O Mohammed … vs Mohammed Fakruddin @ Tousif Pasha on 17 February, 2009
Author: K.Bhakthavatsala
 V '   made the fi:i11<5wing:-

 "i'be'_pe fitioner[compIainant in C.C.No.11828/2007 pending
  m.gAeA~'_th,eV  of III Additional Chief Metropolitan Magistrate at

  Téaiflgaiore, is before this Court under Section 407 of Cr. 13.0.,

 

CRLP. _

Rd to 4 are r/a.No.5, 3" Cross,
Gopalapura, Magadi Road,
Bat1ga1ore-23.

5. Syed Hafeez,
S/o.Syee1 Ibrahim,
Aged about 49 years,
R/a.No.31, 'A' Street,
2"' Cross, Gopalapura,
Magadi Road,
Ba11ga1ore--23.  H
6. The State ofKa111at*?«;ka,  2:   A  
Rep. by Magadi' ,POIic¢; Stayioil,  v .
Magadi Road,%Ba:a;gz31ore. . "  '  ._  ...RESP()NDEN'I'S
(By S1i.N.Srj3h.ivas,A Adv. £91» 21-: ._t"c: 5, _ 
sxi.sa=;ish_ R. Gi1fii;~..H'CGP _fd:"_R--6)

This Crixizinal Pétifiihzi .iS"fi1ed under Section 407 of Cr.?.C.,
praying to paés "an  d17_déi' " for transfer of the file in
C.C.N0.11823--[2007"W_hiCh is: pending on the file of the Hi ACMM,
Bé:aga1ox§e;':~tc:.,efl1e JMF'C,~~--Mandya, where the C.Misc.No.224~/2006
filed Twthc p€iifion¢r-

 This Cnv'mm:'  Petition coming on for admission, this day, the

ORDER

E

CRL. 9.1335.’ i.55?’—i 1.2993′,

praying to transfer the above said Cas€.tov-JMFC ‘

C.Misc. 310.224] 2006 is pending.

2. Learned counsel for ;§e:titiox1eV1′._i_s”%1′.:iVInit:§ that that

complaint is lodged 5′ titie offences
under Sections 498~A, 506 WC and under
Sections 3 and 4 Eat” when she was in
Bangalore. Afitif petitioner has gone to
her pa1ent$”‘hofi;i§;¢;v’i.tiiitifi.; éaéitimii the jurisdiction of JMFC,
Manéya. hpefitionefs mother is suifexing

from 13.1′ and she cannot attend the (301111: at

vE$a;t1ga1(ia’éi=:.a:I:i:i ti1cI*t§f0i:?,___tI1c above said case may be t1’811Sf€I’IY’:d to

it submitted that the maintenaxzcc case filed by

the i”};¢:titi{)1itfi:1*iVu.”i;<1VA'C'}V.iAisc.No.224/2006 on the file of JMF-'C at

V731 _ Mandyaiihas disicaosed ofii

it –. counsel for Respondents 1 to S submits that

It .11?) good ground made out by the petitioner for transferring

He further submits that if the case is fiansferzed to

Mélnclya, Respondents }. to 5 who are residents of Bangalore will be

!
i.

\._,___”,fi,,

CRL. 91.3%.’ 1’5’fr;-1:; _

put to much hardship and inconveniencflin..atte2ieIieg:i1:e C(§_g;rt” af VV ‘

Mandya.

4. The petitioner has 1odge»tiLEr.. §j:0iice’.”

After investigation, the In\re:§,t.igati11VAg…(u)V:Afiice1¢_.eheirgwsheet.
it is for the petitioner to to give evidence
when she is summo;;ed_. and”‘she::’§s bata. The
petitioner is msidieg and her mother
is sufieriglg Vgood ground to transfer
the ease. T}’.;e1:e__ petition.

S. In    fails and the same is hezeby
c'11ismissecjf;::"V  'V  ~   E

eeeeee -4 S&/..!
Iudgé

 v"i331v"'