Court No. - 54 Case :- APPLICATION U/S 482 No. - 783 of 2010 Petitioner :- Ashok Kumar And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Digvijay Singh 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 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
applicants in complaint case No. 252 of 2009 under sections 498A, 323,
504 IPC and section 3/4 D.P. Act, P.S. Chandappa, District
Mahamayanagar pending in the court of learned J.M., Sadabad,
Mahamayanagar 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