Allahabad High Court High Court

Chiraunji Lal Kesharwani vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Chiraunji Lal Kesharwani vs State Of U.P. & Others on 12 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 15 of 2010

Petitioner :- Chiraunji Lal Kesharwani
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.P. Yadav
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 filed with a prayer for
transferring the case no.2603 of 2008, under Section 125 Cr.P.C. from the
Court of Judicial Magistrate, Kaushambi to the District Court at Allahabad
and also to transfer the case no.1874 of 2009, under Sections 498-A, 323, 504,
506 IPC and ¾ Dowry Prohibition Act from the Court of Chief Judicial
Magistrate, Kaushambi to the District Court at Allahabad.
It is contended by the learned counsel for the applicant that the opposite party
no.2 and 3 are residing art Allahabad.

Issue notices to the opposite party nos.2 returnable within four weeks. Steps
be taken within one week.

Learned AGA prays for and is granted four weeks time to file counter
affidavit. Opposite party nos.2 may also file counter affidavit within the same
period. As prayed by learned counsel for the applicant, two weeks thereafter
is granted for filing rejoinder affidavit. List immediately thereafter.
Order Date :- 12.1.2010
Hasnain