Allahabad High Court High Court

Sheo Charan vs State Of U.P. & Another on 1 February, 2010

Allahabad High Court
Sheo Charan vs State Of U.P. & Another on 1 February, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 33 of 2010

Petitioner :- Sheo Charan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.S. Mishra
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 for transferring the proceedings
of case no.143 of 2009 Bhola Nath Vs. Sheo Charan, under Section 125
Cr.P.C. from the Court of Upper Family Court, Allahabad to the Principal
Judge, Family Court, Allahabad on the ground that certain questions which
were asked on behalf of the applicant were refused to be entertained by
Family Court, Allahabad.

This Court has no doubt that the Family Court, Allahabad will not preclude
the applicant from asking any question which may be relevant for disposal of
the case. The ground taken in the present application for transferring the
proceedings is not tenable, therefore, the prayer for transferring the case, is
hereby refused.

Application is disposed of accordingly.

Order Date :- 1.2.2010
Hasnain