Allahabad High Court High Court

Bandana Saxena vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Bandana Saxena vs State Of U.P. & Others on 2 February, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 58 of 2010

Petitioner :- Bandana Saxena
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev Kumar Singh Parmar
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant, and the learned AGA for the State-
respondent.

The present transfer application has been field for transferring the case no.124
of 2007, State Vs. Vimal Chand and others, under Sections 498-A, 504, 506,
326 IPC and ¾ Dowry Prohibition Act, from District Mainpuri to District
Farrukhabad.

It is contended by the learned counsel for the applicant that when the
applicant went to District Court, Mainpuri on 15.10.2009 for evidence, she
was criminally assaulted by the respondent nos.3 to 8 for which she had also
moved an application before the Superintendent of Police, Mainpuri, copy of
the application has been filed as Annexure-2 to the affidavit accompanying
the present application but to no avail.

Considering the facts and circumstances and circumstances of the case, the
Superintendent of Police, Mainpuri is directed to consider and decide the
application of the applicant dated 15.10.2009 which is stated to be pending, if
not already decided, for providing her security on the dates fixed before the
Court below.

In view of the aforesaid directions, the transfer application is disposed of.
Order Date :- 2.2.2010
Hasnain