Supreme Court of India

Gurdial Singh Chaina & Anr vs Manoranjan Sondhi & Anr on 16 January, 2009

Supreme Court of India
Gurdial Singh Chaina & Anr vs Manoranjan Sondhi & Anr on 16 January, 2009
Author: ……………….J.
Bench: Tarun Chatterjee, H.L. Dattu
                                IN THE SUPREME COURT OF INDIA
                  CRIMINAL ORIGINAL JURISDICTION
              TRANSFER PETITION (CRL.) NO.318 OF 2008


GURDIAL SINGH CHAINA & ANR.                                   .....PETITIONER(S)

                                          VERSUS

MANORANJAN SONDHI & ANR.                                          .....RESPONDENT(S)


                                          O R D E R

This is a petition for transfer of Complaint Case No.33/2008 titled Manoranjan

Sondhi vs.Nahar Singh and another, pending in the Court of Judicial Magistrate, Mawana, Meerut,

U.P. to the Court of Metropolitan Magistrate, Tees Hazari, Delhi for trial along with State Criminal

Case No.526/2/2003 titled State Vs.Manoranjan Sondhi & Others. Having heard learned

counsel for the parties and after going through the averments made in the petition and considering

the age of the petitioners, we are of the view that Complaint Case No.33/2008 titled Manoranjan

Sondhi vs.Nahar Singh and another, pending in the Court of Judicial Magistrate, Mawana, Meerut,

U.P. be transferred to the Court of Metropolitan Magistrate, Tees Hazari, Delhi for trial along with

State Criminal Case No.526/2/2003 titled State Vs.Manoranjan Sondhi & Others. We order

accordingly. The Transfer Petition is allowed.

The records of the case be transmitted to the Court of Metropolitan Magistrate, Tees

Hazari, Delhi at an early date.

……………….J.

( TARUN CHATTERJEE )

……………….J.

( H.L.DATTU )
NEW DELHI;

JANUARY 16, 2009.