Court No. - 54 Case :- APPLICATION U/S 482 No. - 33806 of 2009 Petitioner :- Sri Dharm Chandra Yadav Respondent :- State Of U.P. And Another Petitioner Counsel :- Pulak Ganguli,Alok Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
It is submitted by learned counsel for the applicant that the present matter can
be well settled by the Mediation Centre of this Court.
The matter is remitted to the Mediation Centre with the direction that same
may be decided after giving notices to both the parties.
It is directed that Mediation Centre shall decide the matter expeditiously
preferably within a period of three months.
Till the next date of listing, no coercive action shall be taken against the
applicant in Complaint Case No. 1124/IX of 2009, under Section 138
Negotiable Instrument Act, Police Station Kosi Kalan, District Mathura,
pending in the Court learned Judicial Magistrate, Chhata, Mathura.
Order Date :- 7.1.2010
Salim