Court No. - 54 Case :- APPLICATION U/S 482 No. - 14325 of 2010 Petitioner :- Jalaluddin And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Mohd. Afzal Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned AGA.
Learned counsel for the applicants contended that proceedings under domestic
violence Act has already been sent for mediation proceedings in Criminal
Misc. Application No. 14328/10 Smt. Kawar Jahan and others versus State of
U.P. and another. This application is also directed to be connected with
aforesaid Criminal Misc. Application No. 14328/10.
Since the earlier Criminal Misc. Application is already pending for the
mediation proceedings, I direct this application also to be sent for mediation
proceedings along with the aforesaid Cr. Misc. Application No. 14328/10.
Both the applications will now be listed together on 27.8.2010.
Till the next date of listing, further proceedings of Crime No. 418/08, S.T. No.
2065/09, State versus Jalaluddin and others u/s 498-A, 323, 316 IPC and
section 3/4 of D.P. Act, P.S. Hapur Nagar, district Ghaziabad, pending in the
court of 6th Additional Sessions Judge, Ghaziabad, shall remain stayed.
Order Date :- 13.7.2010
SKS/14325/10