Allahabad High Court High Court

Than Singh And Others vs State Of U.P. And Another on 2 July, 2010

Allahabad High Court
Than Singh And Others vs State Of U.P. And Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 549 of 2010

Petitioner :- Than Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.K.Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

In the revised list, none is present.

Report of Mediation Centre indicate that the parties were not willing for
mediation and hence the mediation failed. Today in the cause list, the case has
been marked for stay extention. Perusal of the record with help of learned
AGA indicate commission of offence and, therefore, proceeding of criminal
case no. 144/09 (Smt. Nandini @ Rekha Yadav Vs. Dinesh Yadav and
others), under Sections 12, 18(F), 19(F), 19(8), 20(D) and 22 Protection of
Women From Domestic Violence Act, 2005, P.S. Lohamandi, District Agra
pending before A.C.J.M.-I, Agra cannot be quashed.

This application stands dismissed.

Interim order stands vacated.

Order Date :- 2.7.2010
AKG/-