Allahabad High Court High Court

Rakesh Kumar & Others vs State Of U.P.,Thru. Secretary, … on 30 June, 2010

Allahabad High Court
Rakesh Kumar & Others vs State Of U.P.,Thru. Secretary, … on 30 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 6149 of 2010
Petitioner :- Rakesh Kumar & Others
Respondent :- State Of U.P.,Thru. Secretary, Home & Others
Petitioner Counsel :- Arun Kumar Shukla
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

The petitioners have preferred this petition for quashing of FIR relating to
case crime no. 258 of 2010, under sections 498-A, 323, 504 and 506 IPC read
with Section 3/4 Dowry Prohibition Act, police station Majhila, district
Hardoi.

It is argued that the petitioners are ready for mediating the matter before the
Mediation and Conciliation Center of this Court.

The FIR is said to have been lodged by Smt. Radha, wife of Shiv Om, but
Shiv Om is not petitioner in the present case, therefore, the matter cannot be
sent to the Mediation Center for mediation.

Let Shiv Om be impleaded as one of the petitioners as prayed within twenty-
four hours.

List/put up tomorrow.

Order Date :- 30.6.2010
Chauhan/-