Allahabad High Court High Court

Manoj Kumar Srivastava vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Manoj Kumar Srivastava vs State Of U.P. And Another on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 733 of 2010
Petitioner :- Manoj Kumar Srivastava
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Atul Kumar
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
It is contended by learned counsel for the applicants that matter was sent to
the Mediation Centre during pendency of the criminal misc. writ petition No.
6692 of 2009. The matter was settled before the Mediation Centre on 5.7.2009
Learned AGA prays for and is granted four weeks time to file counter
affidavit.

Issue notice to O.P. No.2 returnable within four weeks.
Considering the facts, it is directed that the further proceedings of criminal
case No. 16673 of 2009 under section 498A,323,504,506 IPC and 3/4 D.P.
Act, pending in the court of C.J.M., Varanasi shall remain stayed till the next
date of listing.

List after four weeks.

Order Date :- 12.1.2010
Salim