Court No. - 54 Case :- APPLICATION U/S 482 No. - 444 of 2010 Petitioner :- Santosh Kumar And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- R.K.Srivastava 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 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
Center for further proceeding.
After proceedings of the Mediation Center, list this case before this
Court on 23.03.2010. Till then no coercive step shall be taken against
the applicants in Criminal Crime No. 1731 of 2008 pending in the
court of learned Judicial MagistrateI Agra, in case the receipt of
the aforesaid deposited amount is filed before the court
concerned.
List on 23.03.2010.
Order Date :- 12.1.2010
RPD