Allahabad High Court
Radhey Shyam And Another vs State Of U.P. And Anr. on 28 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 17250 of 2010 Petitioner :- Radhey Shyam And Another Respondent :- State Of U.P. And Anr. Petitioner Counsel :- Bijai Prakash Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
The report of the Mediation Centre dated 19.12.2009 indicate that the husband
has not co-operated in the mediation proceedings and hence the mediation has
failed. Records indicated that prima facie offence is disclosed for which the
applicants have been summoned and therefore the prosecution of Case No.
818 of 2008, under Section 498-A, 323, 504, 506 I.P.C. and 3/4 D.P. Act,
Police Station-Kydganj, District-Allahabad cannot be quashed.
This Criminal Misc. Application is dismissed. Interim order dated 24.07.2009
as is extended from time to time stands vacated.
Order Date :- 28.7.2010
Sharad