Allahabad High Court High Court

Krishna Chandra Pandey vs Krishna Murari Pandey And Others on 12 July, 2010

Allahabad High Court
Krishna Chandra Pandey vs Krishna Murari Pandey And Others on 12 July, 2010
Court No. - 4

Case :- TRANSFER APPLICATION (CIVIL) No. - 137 of 2010

Petitioner :- Krishna Chandra Pandey
Respondent :- Krishna Murari Pandey And Others

Petitioner Counsel :- Rishi Chadha
Hon’ble Krishna Murari, J.

Office   report   dated   09.07.2010   indicates   that   neither 

acknowledgement   nor   undelivered   cover   after   service   of   notice 

has been received back, thus, notice is deemed to be sufficient 

under the Rules of the Court.

It is contended that after the Sant Kabir Nagar has been carved 

out from district Basti, the suit has to be transferred to Sant Kabir 

Nagar, since the property now lies within the territorial jurisdiction 

of Sant Kabir Nagar.

Learned Standing Counsel has informed that courts have started 

functioning.

Considering the facts and circumstances, Original Suit No. 34 of 

1996  pending  before  Additional  Chief  Judicial  Magistrate,  Court 

No.   III,   Basti   stands   transferred   to   the   court   of   competent 

jurisdiction at Sant Kabir Nagar.

The transfer application, accordingly, stands allowed. 

12.07.2010
VKS/ T.A. 137/10