Allahabad High Court High Court

Arun Kumar vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Arun Kumar vs State Of U.P. And Others on 5 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 385 of 2005

Petitioner :- Arun Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Akhilesh Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

List revised. Learned counsel for the applicant and learned counsel for the
respondent no. 2 are not present.

Heard learned AGA for the respondent and perused the record.

This transfer application has been filed by the applicant Arun Kumar with a
prayer that the S.T. No. 828 of 2003 under Section 302/307 I.P.C. pending in
the court of learned III Additional Sessions Judge, Aligarh may be transferred
to any other Court of the same session.

The grounds taken in the transfer application are not proper ground to transfer
the case from the Court of learned III Additional Sessions Judge, Aligarh.
Presiding Officer Sri O.P. Verma has already been transferred from Aligarh.
Prayer for transferring the case is refused. The interim order dated 21.9.2005
is hereby vacated.

Accordingly, this transfer application is dismissed.

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

Accordingly, this transfer application is dismissed.

Order Date :- 5.1.2010
prabhat