Allahabad High Court High Court

Vipul Srivastava, & Others vs State Of U.P.,Thru. Secretary, … on 7 July, 2010

Allahabad High Court
Vipul Srivastava, & Others vs State Of U.P.,Thru. Secretary, … on 7 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6035 of 2010

Petitioner :- Vipul Srivastava, & Others
Respondent :- State Of U.P.,Thru. Secretary, Home & Others
Petitioner Counsel :- Yashovardhan Swaroop,Mukhteshwar Mishra,Rajesh
Kumar Pandey
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Learned counsel for the petitioners requests and is allowed to implead
Nimisha Srivastava ‘Saini’, victim as opposite party no.4.

Vakalatnama filed today by Sri Tung Nath Tiwari, Advocate on behalf of
opposite party nos. 3 and 4 is taken on record.

Heard learned counsel for the petitioner and learned A.G.A.

This writ petition under Article 226 of the Constitution of India has been filed
by the petitioner for quashing the impugned F.I.R. lodged by the opposite
party no.4, registered as Case Crime No.321 of 2010, under Sections 498-A,
323, 504, 427 I.P.C. and Section 3/4 Dowry Prohibition Act, Police Station
Talkatora, District Lucknow and also for direction to the opposite parties not
to arrest the petitioner in pursuance of the said impugned F.I.R.

The petitioner, Vipul Srivastava and opposite party no.4, Nimisha Srivastava
‘Saini’ are present before this Court and both of them are agreed and said that
the matter may be referred to the Mediation and Conciliation Center of this
Court and they are ready to settle their dispute through Mediation. The matter
is, therefore, referred to the Mediation and Conciliation Center of this Court
and the parties will appear there on 20.07.2010.

List on 12.08.2010 awaiting the report from Mediation Center.

The order dated 24.06.2010 regarding protection of the petitioners is extended
till the next date of listing.

Order Date :- 7.7.2010
PAL