Allahabad High Court High Court

Dharmendra Kumar And Others vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Dharmendra Kumar And Others vs State Of U.P. & Others on 4 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24696 of 2010

Petitioner :- Dharmendra Kumar And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- C.P.Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
It is contended by the learned counsel for the applicants that this case
may be sent to Mediation Centre for the purpose of settlement between
the parties for which the applicants are ready to deposit the cost.
Considering the submission made by the 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 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 11.10.2010.Till then no coercive step shall be taken against the
applicants in Case No. 1026 of 2010 under sections 498-A,323,506 I.P.C.
and section ¾ of D.P. Act P.S. Mahila Thana district Mainpuri pending in
the court of Chief Judicial Magistrate Mainpuri in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 11.10.2010 for orders before the appropriate Bench not treating
this case to be part heard or tied up with this court.
Order Date :- 4.8.2010
N.A.