Allahabad High Court High Court

Smt. Meena Yadav vs State Of U.P. And Others on 6 January, 2010

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

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 432 of 2005

Petitioner :- Smt. Meena Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ravi Singh
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 Sri S.L. Yadav, learned counsel for the
respondent no. 2 and perused the record.

This transfer application has been filed by the applicant Smt. Meena Yadav
with a prayer that the proceedings of Case No. 278 of 2003 under Sections
498-A, 504, 506 I.P.C., and 3/4 D.P. Act, pending in the court of learned
ACJM, Ambedkar Nagar may be transferred to ACMM IIIrd, Kanpur Nagar.

From the perusal of the record, it appears that in this case the FIR was lodged
at Ambedkar Nagar, the investigation has been done by the police of
Ambedkar Nagar, thereafter the charge sheet has been submitted.There is no
good ground for transferring the case from District-Ambedkar Nagar to
Kanpur Nagar, such prayer is refused. The interim order dated 26.102005 is
hereby vacated.

Accordingly, this transfer application is dismissed.

Let a copy of this order may be communicated to learned ACJM, Ambedkar
Nagar for proceeding further in above mentioned case.

Order Date :- 6.1.2010
prabhat