Court No. - 54 Case :- APPLICATION U/S 482 No. - 26709 of 2009 Petitioner :- Arvind Pratap Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Dinesh Raghav Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Sri Akshay Kumar Singh holding brief of Sri Dinesh Raghav states that Sri
Dinesh Raghav is not well and has not come to Court today and applicant no.1
is also not present and he prays that the matter may be adjourned for today
and may be listed after four days, on which date the applicant no.1 shall be
present.
Learned counsel for the opposite party no.2 states that the proceedings under
Section 498-A IPC was referred to Mediation Center but in the Mediation
Center also the applicant no.1 did not appear and opposite party no.2, Smt.
Neetu, had appeared in the Mediation Center. It is further stated that the
applicant no.1 is only delaying the matter and has not deliberately appeared
pursuasnt to the earlier order of this Court dated 15.10.2009.
Put up this case before the appropriate Bench on 18.1.2010. It is made clear
that the interim order is not being extended. The personal presence of opposite
party no.2 is exempted unless ordered otherwise by the Court on the next date
fixed.
Order Date :- 6.1.2010
Ashish