Allahabad High Court High Court

Rajiv Singh Tomar And Another vs State Of U.P And Another on 13 July, 2010

Allahabad High Court
Rajiv Singh Tomar And Another vs State Of U.P And Another on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 14253 of 2010

Petitioner :- Rajiv Singh Tomar And Another
Respondent :- State Of U.P And Another
Petitioner Counsel :- Amit Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned AGA.

It is not disputed by both the learned counsels, Sri Amit Mishra, learned
counsel for the applicants and Sri Amit Saxena, learned counsel for the
respondents, that the parties have entered into compromise.

Sri Amit Saxena learned counsel for the respondent has filed counter affidavit
of Akhlaq Ansari, who is the real brother of respondent no. 2. In the said
counter affidavit, the contents of para 14 have not been denied wherein it is
clearly averred that the parties have entered into compromise.

Before finally decision is taken, I think that it will be in the interest of justice
to hear Mohd. Wasim @ Tahseenee. Sri Amit Saxena learned counsel for the
respondent is directed to ensure the presence of Mohd. Wasim @ Tahseenee
on 04.8.2010.

List on 04.8.2010, on which date this application will come up for admission/
final disposal.

Till the next date of listing, proceedings of Case No. 4768/07, State versus
Rajeev Singh Tomar and another, Crime No. 1064/07, u/s 420, 467, 468, 384,
504 and 506 IPC, P.S. Baradari, district Bareilly, pending in the court of
ACJM, Ist, Bareilly, shall remain stayed.

Order Date :- 13.7.2010
SKS/14253/10