Allahabad High Court High Court

Vishal Kalra And Others vs State Of U.P.And Another on 5 August, 2010

Allahabad High Court
Vishal Kalra And Others vs State Of U.P.And Another on 5 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24891 of 2010

Petitioner :- Vishal Kalra And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Pankaj Bharti
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
It is contended by learned counsel for the applicants that the compromise has
been done between the parties.

Considering the submission made by the learned counsel for the applicants, it
is directed that the applicant no. 1 Vishal Kalra and opposite party no. 2 Smt.
Neha Kalra shall appear before this court on 30th August, 2010.

Learned AGA prays for and is granted four weeks time to file counter
affidavit.

Issue notice to O.P. No.2 returnable within four weeks.
Considering the facts, it is directed that the further proceedings of case no.
5165 of 2007, State Vs. Vishal Kalra and others, arising out of case crime no.
273 of 2007, under Sections 498A, 323, 504, 506 IPC and 3/4 D.P. Act, P.S.
Kotwali Nagar, District-Saharanpur, pending in the court of Chief Judicial
Magistrate, Saharanpur, shall remain stayed till the next date of listing.
List after four weeks.

Order Date :- 5.8.2010
Ashish Tripathi