Citation : 2016 Latest Caselaw 2543 ALL
Judgement Date : 13 May, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD A.F.R. Reserved Case :- TRANSFER APPLICATION (CRIMINAL) No. - 133 of 2016 Applicant :- Rubi Zehra & 2 Others Opposite Party :- State Of U.P. & Another Counsel for Applicant :- Shiv Shankar Pd Gupta,Girijesh Kumar Gupta Counsel for Opposite Party :- G.A. Hon'ble Mrs. Vijay Lakshmi,J.
This is an application under section 407 Cr.P.C. praying for transfer of the Criminal Case No. 934 of 2014, under Section 452, 323, 504, 427 I.P.C. P.S. Jaidpur, District Barabanki, presently pending in the court of Additional Chief Judicial Magistrate, Court No. 19, Barabanki, to some other court of competent jurisdiction of district Hapur.
Heard learned counsel for the applicant and learned AGA. Perused the record.
The office has reported that this transfer application is not maintainable as the jurisdiction of Barabanki lies in Lucknow Bench of this High court.
The submission of learned counsel for the applicant is that being the principal Bench, High Court of Judicature at Allahabad, has jurisdiction to hear all the cases notwithstanding whether they relate to the districts coming under the jurisdiction of Lucknow Bench or coming under main seat of this High Court. The learned counsel for the applicant, in support of his contentions has placed reliance on the following judgments of the Hon'ble Apex Court and also of this Court:
I. 1975(2) SCC 671, Nasiruddin Vs. State Transport Appellate Tribunal.
II. AIR 1958 Allahabad 652, Union of India Vs. Chheda Lal Ram Autar.
III. Order dated 8.12.2014 passed by this Court in Transfer Application (Civil) No. 247 of 2014, Shaziya Khanm Vs. Shiftain Khan.
I have carefully perused all these judgments. The judgment rendered in the Case of Nasiruddin (supra) being decided by the Constitution Bench of four Hon'ble Judges of the Supreme Court and being passed on a later date, will prevail over the two other judgments filed by the applicant.
In the case of Nasiruddin (supra) the Apex Court has clarified the legal position by quoting Article 14 of the Amalgamation Order of 1948, which is as follows:
"14. The new High Court, and the judges and division Courts thereof, shall sit at Allahabad or at such other places in the United Provinces as the Chief Justice may, with the approval of the Governor of the United Provinces appoint:
"Provided that unless the Governor of the United Provinces with the concurrence of the Chief Justice, otherwise directs, such judges of the new High Court, not less than two in number, as the Chief Justice, may, from time to time nominate, shall sit at Lucknow in order to exercise in respect of cases arising in such areas in Oudh, as the Chief Justice may direct, the jurisdiction and power for the time being vested in the new High Court;
Provided further that the Chief Justice may in his discretion order that any case or class of cases arising in the said areas shall be heard at Allahabad."
The hon'ble Apex Court while interpreting the second proviso to Article 14 of the Order, quoted above, has held that the Judges at Lucknow Bench are alone competent to hear the cases arising in the specified Oudh areas and unless there is an order of the Chief Justice under the second proviso the case shall be heard at Lucknow. It is the order of the Chief Justice alone, which enables such cases being heard at Allahabad.
So far as the present case is concerned, there is no order of the Hon'ble Chief Justice enabling this court to hear this matter. As the present case has to be transferred from the district of Barabanki, which comes under the jurisdiction of Lucknow Bench, hence the matter should be heard by the Lucknow Bench of this High Court.
In view of the above, the transfer application is dismissed as not maintainable with liberty to the applicant to file a fresh Transfer Application before the appropriate Bench at Lucknow.
Order Date :- 13.5.2016
Pcl
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!