2008 INSC 0464 SUPREME COURT OF INDIA Virender Aggarwal Vs. Khaitan Electricals Ltd. T.P.(Crl.)No.311 of 2007 (S.B.Sinha and V.S.Sirpurkar,JJ.) 15.02.2008 ORDER 1. Having heard the learned counsel for the pasties, we are of the opinion that as upon the complaint filed by the respondent as against the petitioner for alleged commission of offences under Section 420 & 406of the Indian Penal Code, the learned Metropolitan Magistrate has merely directed the police to investigate the case and in terms thereof no charge-sheet has yet been filed, we are of the opinion that it is not necessary to interfere with the matter at this stage. 2. The transfer petition is dismissed. 1 SpotLaw