Allahabad High Court High Court

Satendra Kumar Shukla S/O Om … vs State Of U.P. Thru Prin. Secy. Home … on 6 January, 2010

Allahabad High Court
Satendra Kumar Shukla S/O Om … vs State Of U.P. Thru Prin. Secy. Home … on 6 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 4281 of 2009

Petitioner :- Satendra Kumar Shukla S/O Om Prakash Shukla
Respondent :- State Of U.P. Thru Prin. Secy. Home & Others
Petitioner Counsel :- Anil Kumar Mishra
Respondent Counsel :- G.A.,Rajiva Dubey

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

In the short counter affidavit filed on behalf of the State by one Shri Chandra
Shekhar said to be sub inspector, police station Kheri , district Kheri it has
been indicated in paragraph-4 that after completion of investigation in Case
Crime No. 1999 of 2008, under Section 498-A, 323, 504 & 506 IPC read with
Section ¾ Dowry Prohibition Act charge sheet vide Charge Sheet No. 118 of
2009 has been filed in the court of Chief Judicial Magistrate, Kheri on
18.07.2009.

Even this Court vide order dated 08.09.2009 had forwarded the matter to the
Mediation and Conciliation Centre of this Court with direction to the
petitioners to deposit certain amount in this Court which has also not been
deposited.

In view of what has been stated above the writ petition has become infructuous
and is accordingly dismissed.

However, it is provided that if petitioner surrenders and moves application for
bail, the same shall be considered and decided expeditiously by the courts
below.

Order Date :- 6.1.2010
Pradeep/-