Allahabad High Court High Court

Chandreshwar Prasad Yadav And … vs State Of U.P. And Another on 1 February, 2010

Allahabad High Court
Chandreshwar Prasad Yadav And … vs State Of U.P. And Another on 1 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 12365 of 2009

Petitioner :- Chandreshwar Prasad Yadav And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K.D. Tiwari,Praveen Kumar Srivastava
Respondent Counsel :- Govt. Advocate,P.C. Srivastava

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 the applicants could
not deposit the amount of Rs. 5000/- as directed by this Court vide order dated
27.5.2009 due to unavoidable circumstances, now the draft has been prepared
the same is ready for depositing, therefore, some more time may be granted to
deposit the draft in the Allahabad High Court Mediation and Conciliation
Centre, Allahabad.

Considering the same, it is directed that a draft of Rs. 5000/-shall be deposited
before Allahabad High Court Mediation and Conciliation Centre within 3
days from today. In case the aforesaid amount is deposited, the matter shall be
sent to Allahabad High Court Mediation and Conciliation Centre and the
interim order dated 27.5.2009 shall be deemed extended till the next date of
listing.

List on 5.4.2010.

Order Date :- 1.2.2010
Su