Court No. - 44 Case :- CRIMINAL MISC. WRIT PETITION No. - 22970 of 2009 Petitioner :- Smt. Raj Gupta & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajiv Joshi Respondent Counsel :- Govt. Advocate,Akhilesh Singh Hon'ble Yatindra Singh,J.
Hon’ble Surendra Singh,J.
Sri Arun Kumar Gupta and Sri Saurav Gupta petitioners no. 2 and 3 are
present before the court. Sri Rajendra Gupta husband of respondent- 3 and
Ms. Priyanka Gupta daughter of respondent -3 are also present.
Sri MD Singh Shekhar, Senior Advocate, Sri R.D. Tiwari, counsel for
petitioners, AGA for respondent no. 1 and 2 and Sri Amit Daga for
respondent no. 3 are also present before the court.
This is criminal writ petition against the FIR dated 4.9.2009. The dispute
among the parties is between husband Sri Saurav Gupta petitioenr no. 3 and
wife Ms. Priyanka Gupta daughter of respondent no.3.
The parties have settled their differences and have filed a joint affidavit today.
In the joint affidavit, the petitioners have sought six week’s time to deposit the
amount. On the joint request of the parties, list this case on 20.9.2010. By the
next date the petitioners may give bank draft in favour of Ms. Priyanka Gupta
payable at Gautam Budh Nagar Uttar Pradesh.
The total amount to be paid to Ms. Priyanka Gupta is Rs. 21,25000/-
(Rs.11,25,000 and Rs.10,00,000 already deposited with Registrar General).
The Registrar General will return the bank draft of Rs. 10 lacs deposited in
pursuance of the order of this court dated 9.11.2009 to the petitioner no. 3. It
will be open to the petitioner to renew it or file fresh bank draft by the next
date.
The interim order is extended till the next date of listing.
We are informed that petitioner no. 3 and daughter of respondent no.3 will not
present in India on the next date. On their behalf, petitioner no. 2 father of
petitioner no. 3 and Sri Rajendra Gupta husband of Respondent no. 3 may
present before the court.
Order Date :- 27.7.2010
A