Court No. - 54 Case :- APPLICATION U/S 482 No. - 712 of 2010 Petitioner :- Ketika Devi And Othes Respondent :- State Of U.P. And Another Petitioner Counsel :- A.K.Tiwari 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 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
proceedings.
After proceedings of the Mediation Centre, list this case before this Court
on 23.3.2010.Till then no coercive step shall be taken against the
applicants in Case No. 1700 of 2009 under sections 498-A, I.P.C. and
section ¾ of D.P. Act P.S. Nagar district Basti pending in the court of
Judicial Magistrate Court No. 13 Basti in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 23.1.2010 for orders.
Order Date :- 12.1.2010
N.A.