Allahabad High Court High Court

Vinay Kumar Singh And Others vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Vinay Kumar Singh And Others vs State Of U.P. And Others on 13 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 119 of 2010

Petitioner :- Vinay Kumar Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ravi Singh Sisodiya
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

Heard the learned counsel for the petitioner and learned A.G.A. who has put
in appearance on behalf of the opposite party no.1, State of U.P.
Issue notices to opposite parties nos. 2 and 3 returnable at an early date.

List immediately after service.

Steps may be taken within seven days by registered post failing which the
interim order which is being passed hereinbelow shall come to an end
automatically.

Learned counsel for the petitioners submits that they have already appeared
before the court below to participate in the proceedings as they are on bail.
Learned counsel for the petitioners further submits that there is a possibility of
compromise between the parties therefore this matter may be sent to the
Mediation and Reconciliation Center of this Court. Let notice be issued to
opposite party no.3, the wife, and the matter would be referred when the wife,
opposite party no.3 appears and gives consent.

In view of the above, it is provided that till the next date of listing further
proceedings of Case Crime No.321 of 2005, under Sections 498-A, 323, 506
I.P.C. and Section 3/4 D.P. Act, Police Station Hasan Ganj, District Lucknow
so far it relates to the petitioners shall remain stayed.

Order Date :- 13.1.2010
PAL/