Allahabad High Court High Court

Shuchi Pandeya @ Ashutosh Kumar & … vs State Of U.P. & Another on 28 January, 2010

Allahabad High Court
Shuchi Pandeya @ Ashutosh Kumar & … vs State Of U.P. & Another on 28 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 45 of 2010

Petitioner :- Shuchi Pandeya @ Ashutosh Kumar & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhir Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and the learned AGA for the State-
respondent.

The present transfer application has been filed on the ground that the
applicant no.2 is living at Renukoot, District Sonebhadra and, therefore, it is
prayed that the Complaint Case No.1147 of 2008 Reghuvir Singh Vs. Shuchi
Pandey and another, under Sections 323, 504, 506 IPC may be transferred
from Badaun to Renukoot.

It is contended by the learned counsel for the applicants that the applicant
no.2 is retired from government service and presently she is residing at
Renukoot District Sonebhadra and the complaint has been filed by the
respondent no.2 at Badaun with the sole intention to harass the applicants. No
sufficient ground is made out for transferring the Complaint Case No.1147 of
2008, Raghuvir Singh Vs. Shuchi Pandey and another, under Sections 323,
504 and 506 IPC, pending before the Judicial Magistrate, Visauli, District
Badaun. The transfer application lacks merit and is rejected.
Order Date :- 28.1.2010
Hasnain