Allahabad High Court High Court

Mohd. Arif And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Mohd. Arif And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 9294 of 2010

Petitioner :- Mohd. Arif And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Saghir Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
It is contended by 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 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 Centre, 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 two third of the above mentioned deposited amount shall be
paid to O.P. No.2 as expenses and this case shall be sent to Mediation Centre
for further proceeding.

After proceedings of the Mediation Centre, list this case on 06.07.2009. Till
then no coercive step shall be taken against the applicants in Complaint Case
No. 647 of 2008 pending in the court of A.C.J.M., Kaushambi, in case the
receipt of the aforesaid deposited amount is filed before the court
concerned.

Order Date :- 2.4.2010
Sharad