Court No. - 54 Case :- APPLICATION U/S 482 No. - 2247 of 2010 Petitioner :- Smt. Shiv Pyari Devi And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Nikhil Kumar 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 07.04.2010. Till then no coercive step shall be taken against the
applicants in complaint case No. 3539 of 2009 under sections 406, 323
IPC and section 3(2) D.P. Act, P.S. Kotwali, District Fatehpur pending in
the court of learned C.J.M., Fatehpur in case the receipt of the aforesaid
deposited amount is filed before the court concerned.
List on 07.04.2010.
Order Date :- 27.1.2010
RPD