2012 INSC 0448 SUPREME COURT OF INDIA Viral V.Dhulia Vs. Virag R.Dhulia (H.L.Dattu and Chandramauli Kr.Prasad,JJ.) 09.07.2012 ORDER H.L.Dattu,J. 1. This Transfer Petition is filed under Section 406 of the Code of Criminal Procedure for transfer of Criminal Case No.23074/2007 filed under Section 498-A of the Indian Penal Code, 1860 and under Sections 3 and 4 of the Dowry Prohibition Act, titled Smt.Viral V.Dhulia Vs. Virag R.Dhulia and Ors., pending on the file of Xth Additional Chief Metropolitan Magistrate, Bangalore to the Court of Additional Chief Metropolitan Magistrate, Kolkata. 2. We have heard the learned counsel for the parties to the lis. 3. After hearing learned counsel for the parties to the lis, we are of the opinion that the Transfer Petition, having no merit, deserves to be dismissed and is dismissed as such. 4. Ordered accordingly. 1 SpotLaw 2 SpotLaw