Court No. - 54 Case :- APPLICATION U/S 482 No. - 1617 of 2010 Petitioner :- Irfan & Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Vijay Mahendra Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
It is contended by learned counsel for the applicants that this case
may be sent to Mediation Center for the purpose of settlement
between the parties for which the applicants are ready to deposit the
cost.
Considering the submission made by learned counsel for the
applicants, it is directed that applicants shall deposit Rs. 10,000/
within two weeks from today in the account head of the Registrar
General, Mediation and conciliation Centre, High Court
Allahabad. In case the aforesaid amount is deposited the notice
shall be issued to O.P. No. 2 returnable within a period of four weeks.
The three fourth of the above mentioned deposited amount shall be
paid to O.P. No. 2 as expenses and this case shall be sent to
Mediation Center for further proceeding.
After proceedings of the Mediation Center, list this case before this
Court on 05.04.2010. Till then no coercive step shall be taken against
the applicants in case No. 513 of 2007 under sections 498A, 323,
504, 506 IPC and section 3/4 D.P. Act, P.S. Mawana, District Meerut
pending in the court of learned J.M., Mawana, Meerut in case the
receipt of the aforesaid deposited amount is filed before the
court concerned.
List on 05.04.2010.
Order Date :- 22.1.2010
RPD