Court No. - 54 Case :- APPLICATION U/S 482 No. - 2005 of 2010 Petitioner :- Vivek Kumar Singh Respondent :- State Of U.P. And Another Petitioner Counsel :- Maqsood Beg,N.M. Siddiqui Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that this case may be
sent to Mediation Center for the purpose of settlement between the parties
for which the applicant is ready to deposit the cost.
Considering the submission made by learned counsel for the applicant, it
is directed that applicants shall deposit Rs. 5,000/ within two weeks from
today in the account head of the Registrar General, Mediation and
conciliation Center, 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 12.04.2010. Till then no coercive step shall be taken against the
applicant in complaint case No. 1030 of 2009 under sections 138 N.I. Act,
P.S. Gandhi Park, District Aligarh pending in the court of learned
J.M.,Court No. 1, Aligarh in case the receipt of the aforesaid deposited
amount is filed before the court concerned.
List on 12.04.2010.
Order Date :- 1.2.2010
RPD