Allahabad High Court High Court

Badalu vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Badalu vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2317 of 2010

Petitioner :- Badalu
Respondent :- State Of U.P. And Another
Petitioner Counsel :- D.K. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

It is contended by the learned counsel for the applicant that this case may
be sent to Mediation Centre for the purpose of settlement between the
parties for which the applicant is ready to deposit the cost.
Considering the submission made by the learned counsel for the
applicant, it is directed that applicant shall deposit Rs. 10,000/- within
two weeks from today in the account head of Registrar General,
Mediation and Conciliation Centre, Allahabad 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. This case shall be sent to Mediation Centre for further
proceedings.

After proceedings of the Mediation Centre, list this case before this Court
on 7.4.2010. Till then no coercive step shall be taken against the
applicant in Complaint Case No. 701 of 2008 under sections 498-A
I.P.C. and section ¾ of D.P. Act P.S. Bindaki, district Fatehpur pending
in the court of A.C.J.M.(Special Judicial Magistrate) Court No.11,
Fatehpur in case, the receipt of the aforesaid deposited amount is filed
before the court concerned.

List on 7.4.2010 for orders.

Order Date :- 27.1.2010
Su