Allahabad High Court High Court

Ashish Kumar Gupta S/O Dharam Raj … vs State Of U.P. Thru Secy. Home & Ors. on 29 January, 2010

Allahabad High Court
Ashish Kumar Gupta S/O Dharam Raj … vs State Of U.P. Thru Secy. Home & Ors. on 29 January, 2010
Court No. - 28

Case :- MISC. BENCH No. - 736 of 2010

Petitioner :- Ashish Kumar Gupta S/O Dharam Raj Gupta & Anr.
Respondent :- State Of U.P. Thru Secy. Home & Ors.
Petitioner Counsel :- Yashovardhan Swarup
Respondent Counsel :- G.A.,Prashant Kumar

Hon'ble Alok K. Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned A.G.A. has put in appearance on behalf of the State.

Learned counsel for the petitioners submits that earlier writ petition no. 11671
(MB) of 2009 was filed by some of the accused seeking quashing of the F.I.R.
in question wherein the matter has been referred to Mediation and
Conciliation Center of this Court and the proceedings are going on there and
there are fair chances of conciliation. It is also submitted by the learned
counsel for the petitioners that writ petition no. 11810 (MB) of 2009 which
has already been decided is also required to be clubbed along with this
petition.

The present petition has been filed by remaining co-accused.

List in the second week of February, 2010 along with writ petition no. 11671
(MB) of 2009 and writ petition no. 11810 (MB) of 2009.

Till the next date of listing, no coercive measure shall be taken against the
petitioners Ashish Kumar Gupta and Smt. Poonam Gupta in furtherance of
Crime No. 1381 of 2009, under Sections 498-A, 323, 504, 506 I.P.C. and
Section 3/4 D.P. Act, Police Station Ghazipur, District-Lucknow.

Order Date :- 29.1.2010
ML/-