Allahabad High Court High Court

Meraj vs State Of U.P. And Others on 6 January, 2010

Allahabad High Court
Meraj vs State Of U.P. And Others on 6 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 427 of 2005

Petitioner :- Meraj
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Satyendra Kumar Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

List revised. Learned counsel for the applicant is not present.

Heard learned AGA for the State and perused the record.

This transfer application has been filed by the applicant Meraj with a prayer
that the proceedings of S.T. No. 196 of 2001987 (State Vs. Kallu and others)
under Section 392 I.P.C. pending in the court of learned 5th A.D.J., Agra may
be transferred to the Court of District-Firozabad.

From the perusal of the record, it appears that in this case no interim order
staying proceeding of the court below has been passed, this is too old matter.
There is no good ground for transferring the case from District-Agra to
District-Firozabad, such prayer is refused.

Accordingly, this transfer application is dismissed.

Order Date :- 6.1.2010
prabhat