Allahabad High Court High Court

Pratap Narayan And Others vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
Pratap Narayan And Others vs State Of U.P. & Others on 5 August, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 4128 of 2010
Petitioner :- Pratap Narayan And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anil Kumar Tripathi
Respondent Counsel :- Govt. Advocate,Pramod Kumar Srivastava

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

List revised. None appears on behalf of the petitioners.

Earlier the matter was referred to the mediation centre. The report of the
medication centre is available on the record which shows that parties have
settled their dispute. The parties may file their reports before the CJM
concerned, who shall communicate the same to the investigating officer.

In view of the above, this petition is finally disposed of with a direction that
the arrest of the petitioners shall remain stayed till submission of the police
report.

Order Date :- 5.8.2010
Salim