2003 INSC 0655 SUPREME COURT OF INDIA Manju Gupta Vs. Arun Raj Gupta Transfer Petition (Crl.) 69 of 2003 (M.B. Shah and A.R. Lakshmanan JJ.) 18.08.2003 ORDER 1. Heard the learned counsel for the parties. In our view, no case is made out for transferring the Criminal Miscellaneous Case No.1119/2002 entitled State vs. Arun Raj Gupta and Ors. pending in the court of Chief Judicial Magistrate, Ambikapur, Chhatisgarh. However, the trial court is directed to call the petitioner and her witnesses for examining and recording their evidence only once or twice. For expenses of the petitioner, respondent Nos. 1 to 5 shall pay cost of Rs.1,000/- per day. Further, if any threat is administered by respondent Nos. 1 to 5, then proper police protection would be given to the petitioner and her witnesses. 2. Transfer Petition stands disposed of accordingly. 1 SpotLaw