Allahabad High Court High Court

Vinay Singh vs State Of U.P. & Another on 6 July, 2010

Allahabad High Court
Vinay Singh vs State Of U.P. & Another on 6 July, 2010
Court No. - 52
Crl. Misc. Time Extension Application No.180717 of 2010
In

Case :- APPLICATION U/S 482 No. - 14546 of 2010

Petitioner :- Vinay Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajesh Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant submitted that by order dated
18.05.2010 passed by this Court, matter was referred to Mediation and
Conciliation Centre, High Court, Allahabad and applicant was permitted
to deposit draft of Rs.8,000/-(eight thousand) in favour of daughter of
opposite party no.2 within a period of three weeks. However, due to
unavoidable circumstances, applicant could not deposit the aforesaid
amount within time. Hence prayer is for extension of time. Learned
counsel for the applicant submitted that he has received the draft.

Applicant is permitted to deposit the draft of Rs.8000/-(eight thousand)
with the Registry of this High Court within a week from today in
compliance of order dated 18.5.2010.

Accordingly, application stand disposed off.

Order Date :- 6.7.2010
Pramod