Allahabad High Court High Court

Kamal Singh And Others vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Kamal Singh And Others vs State Of U.P. & Another on 2 July, 2010
Court No. - 27

Case :- APPLICATION U/S 482 No. - 20788 of 2010

Petitioner :- Kamal Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vikrant Rana
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

This is an application for modification/correction of my order
dated 15.6.2010 passed in the instant application under Section
482 Cr.p.C. The matter has been referred to the Mediation Center
subject to deposit of Rs. 7,000/- within three weeks. I am informed
that amount has been deposited and a photostat copy of receipt
thereof has been shown to the Court.

Since the matter is being undertaken by Mediation Center for
conciliation, further proceedings in Case No. 3412 of 2008 (State
Vs. Vimal Singh and others), under Sections 498A, 323, 504, 506
and 316 I.P.C. read with Section 3/4 Dowry Prohibition Act,
Police Station Daurala, District Meerut, pending in the court of
Additional Chief Judicial Magistrate IInd, Meerut, shall remain
stayed.

This order passed today shall be a part of the original interim order
dated 15.6.2010.

The application is accordingly disposed of.

Order Date :- 2.7.2010
Rmk.