Court No. - 54 Case :- APPLICATION U/S 482 No. - 549 of 2010 Petitioner :- Than Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- R.K.Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
In the revised list, none is present.
Report of Mediation Centre indicate that the parties were not willing for
mediation and hence the mediation failed. Today in the cause list, the case has
been marked for stay extention. Perusal of the record with help of learned
AGA indicate commission of offence and, therefore, proceeding of criminal
case no. 144/09 (Smt. Nandini @ Rekha Yadav Vs. Dinesh Yadav and
others), under Sections 12, 18(F), 19(F), 19(8), 20(D) and 22 Protection of
Women From Domestic Violence Act, 2005, P.S. Lohamandi, District Agra
pending before A.C.J.M.-I, Agra cannot be quashed.
This application stands dismissed.
Interim order stands vacated.
Order Date :- 2.7.2010
AKG/-