Section 526(1) in The Code of Criminal Procedure, 1989 (1933 A. D.)
(1)Whenever it is made to appear to the High Court-(a)that a fair and impartial inquiry or trial cannot be had in any Criminal Court subordinate thereto ; or(b)that some question of law of unusual difficulty is likely to arise ; or(c)that a view of the place in or near which any offence has been committed may be required for the satisfactory inquiry into or trial of the same ; or(d)that an order under this section will tend to the general convenience of the parties or witness ; or(e)that such an order is expedient for the ends of justice, or is required by any provision of this Code, it may order-(i)that any offence be inquired into or tried by any Court not empowered under sections 177 to 184 (both inclusive), but in other respects competent to inquire into or try such offence ;(ii)that any particular case or appeal, or class of cases or appeals, be transferred from a Criminal Court subordinate to its authority to any other such Criminal Court of equal or superior jurisdiction ;(iii)that any particular case or appeal be transferred to and tried before itself ; or(iv)that an accused person be committed for trial to itself or to a Court of Session.[(1-a) Notwithstanding anything contained in sub-section (1), no application shall lie to the High Court for the exercise of its powers under the said sub-section for transferring any case from one Criminal Court to another Criminal Court in the same sessions division, unless an application for such transfer has been made to the Sessions Judge and rejected by him] [Sub-section (1-a) of section 526 inserted by Act XLII of 1956.].