Allahabad High Court
Puran Lal, S/O-Late Bhikhari, & … vs State Of U.P., Thru. Prin. Secy., … on 2 August, 2010
Court No. - 20 Case :- MISC. BENCH No. - 2608 of 2010 Petitioner :- Puran Lal, S/O-Late Bhikhari, & Another Respondent :- State Of U.P., Thru. Prin. Secy., Home, & Others Petitioner Counsel :- A.M. Tripathi Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Singh,J.
Although learned AGA has filed copy of the charge sheet along
with counter affidavit, but the learned counsel for the petitioner
informs that the matter has been referred to the Mediation Centre
and the parties are appearing there. There is most likelihood that
the dispute may be settled between the parties through Mediation
Centre. Learned counsel for the petitioner therefore requests that
the case may be put up on another day.
As prayed by learned counsel for the petitioner, list in the week
commencing 23.08.2010.
Order Date :- 2.8.2010
JB