Allahabad High Court High Court

Vishal @ Sharwan & Others vs State Of U.P. & Another on 2 April, 2010

Allahabad High Court
Vishal @ Sharwan & Others vs State Of U.P. & Another on 2 April, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 32711 of 2009
Petitioner :- Vishal @ Sharwan & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- H.M. Srivastava,Neeraj Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

In pursuance of the order dated 17.12.2009, the applicant No.1 Vishal @
Sharwan has appeared in person before the Court, where as his wife Smt.
Pinki has not appeared before the Court.

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 the daughter of O.P. No.2 returnable
within a period of four weeks. The two third of the above mentioned
deposited amount shall be paid to the daughter of 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 6.7.2010. Till then
no coercive step shall be taken against the applicants in criminal case No.
4903/9/09 under sections 498A,323,506 IPC and 3/ 4 D.P. Act, pending
before the Chief Judicial Magistrate, Muzaffar Nagar, in case the receipt of
the aforesaid deposited amount is filed before the court concerned.
Order Date :- 2.4.2010
Salim