2008 INSC 0864 SUPREME COURT OF INDIA L.N.Agarwal Vs. Meerajuddin N.Patel T.P.(Crl.)No.172 of 2007 (Ashok Bhan and Dalveer Bhandari,JJ.) 24.03.2008 ORDER 1. These Transfer Petitions have been filed under Section 406 Cr.P.C. seeking transfer of three cases (i) FIR No.157/2006 dated 31.10.2006 titled Meerajuddin N.Patel vs. L.N.Agarwal, pending in the Court of the Principal Chief Judicial Magistrate, Bidar, Karnataka (ii) FIR No. 67/03 titled L.N.Agarwal vs. Meerajuddin N.Patel & Anr., pending in the court of the Judicial Magistrate, First Class, Humnabad as CC No.74/2003 and (iii) Criminal Complaint Case No. 762/03 titled L.N.Agarwal vs. Meerajuddin N. Patel pending in the court of Judicial Magistrate, First Class, Humnabad, District Bidar, Karnataka from Karnataka to any other State. State of Karnataka has not filed counter affidavit despite time. Having heard learned counsel for the parties and having gone through the transfer petition and counter affidavit, we deem it appropriate to transfer the aforesaid cases from the State of Karnataka to Hyderabad, Andhra Pradesh. 2. We order accordingly. 3. The District Judge, Bidar (Karnataka) is directed to transmit forthwith the entire record relating to the aforesaid three cases to the District Judge, Hyderabad(Andhra Pradesh), who on receipt of the same may assign these cases to a court of competent jurisdiction and dispose them of together. 4. The Transfer Petition is allowed accordingly. 1 SpotLaw