Supreme Court of India

Naresh Gupta & Anr vs Sarika Jajodia on 12 May, 2009

Supreme Court of India
Naresh Gupta & Anr vs Sarika Jajodia on 12 May, 2009
Author: ……………….J.
Bench: Tarun Chatterjee, H.L. Dattu
                              IN THE SUPREME COURT OF INDIA
                    CRIMINAL ORIGINAL JURISDICTION

              TRANSFER PETITION (CRL.) NO.497 OF 2008


NARESH GUPTA & ANR.                                                 .....PETITIONER(S)


                             VERSUS


SARIKA JAJODIA                             .....RESPONDENT(S)


                             O R D E R

In spite of service of notice, no one has entered appearance on behalf of the sole respondent.

We are not inclined to transfer the C.R.Case No.4/08 titled as Sarika Jajodia Vs.Naresh

Gupta & Anr. filed by the respondent in the Court of Chief Judicial Magistrate, Dimapur,

Nagaland to the Court of Chief Metropolitan Magistrate, Delhi as the only question raised for such

transfer is that the Court of Chief Judicial Magistrate, Dimapur, Nagaland has no jurisdiction to

try the alleged offence committed by the parties. However, the question of jurisdiction may be

raised by the petitioners before the concerned court which may decide at an early date preferably

within four months from the date of communication of this Order. The Transfer Petition is

disposed of accordingly.

……………….J.

( TARUN CHATTERJEE )

……………….J.

( H.L.DATTU )

NEW DELHI;

MAY 12, 2009.