Allahabad High Court
Ravi Dutt Sharma & Another vs State Of U.P. & Another on 5 January, 2010
Author: Ravindra Singh
Bench: Ravindra Singh
Court No. - 49 Case :- TRANSFER APPLICATION (CRIMINAL) No. - 765 of 2008 Petitioner :- Ravi Dutt Sharma & Another Respondent :- State Of U.P. & Another Petitioner Counsel :- Sourabh Pathak Respondent Counsel :- Govt. Advocate,J.P. Pandey Hon'ble Ravindra Singh,J.
Heard the learned A.G.A. and perused the record.
It is contended by the learned counsel for the applicant that the present case is having the concern with the misappropriation of money of the co- operative societies. After investigation it's charge sheet has been submitted in the court of learned Additional Chief Judicial Magistrate-II, Meerut who has taken cognizance, it is a case of District Ghaziabad but according to the notification dated 22.9.2006, the learned II Additional Chief Judicial Magistrate, of every district has been appointed to deal with the matter of misappropriation in respect of co-operative societies. Therefore, in pursuance of that notification the District Judge & Sessions Judge, Ghaziabad has authorized Additional Chief Judicial Magistrate, Court no. 8, Ghaziabad to deal with such matters. Therefore, this case may be transferred to the court of Additional C.J.M. Court no. 8, Ghaziabad or any other competent court having the jurisdiction of such cases.
In reply of the above contention it is submitted by learned A.G.A. that in the present case the charge sheet has been submitted in the court of learned Additional Chief Judicial Magistrate-II, Meerut in pursuance of earlier notification whereas by amending notification the jurisdiction has been given to learned Additional Chief Judicial Magistrate-II of every district therefore,the State is having no objection if the present case is transferred to the competent Court of Ghaziabad.
Considering the submission made by learned counsel for the applicant and learned A.G.A. and the notification dated 22.9.2006 Criminal Case No. 1323 of 2007 State of U.P. Versus R.D. Sharma and others pending in the court of II A.C.J.M., Meerut shall be transferred to the competent court of Ghaziabad Judgeship, having the jurisdiction of such cases of Cooperative Societies. The learned District & Sessions Judge Ghaziabad shall pass appropriate order to assign the matter to the competent court, who shall proceed further in accordance with law.
The office is directed to communicate a copy of this order to the court of learned Additional Chief Judicial Magistrate-II, Meerut, District & Sessions Judge, Meerut and Ghaziabad respectively within a week for the compliance of the above mentioned order.
With this direction, the application is finally disposed of. Order Date :- 5.1.2010 N.A.