Court No. - 54 Case :- APPLICATION U/S 482 No. - 1041 of 2010 Petitioner :- Mahesh And Others Respondent :- State Of U.P. Petitioner Counsel :- B.B. Sirohi 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 three fourth 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 30.03.2010. Till then no coercive step shall be taken against
the applicants in case No. 116 of 2009 under section 323, 506, 498A
IPC and section 3/4 D.P. Act, P.S. Farh, District Mathura pending in
the court of learned A.C.J.M., Court NO. 1, Mathura, in case the
receipt of the aforesaid deposited amount is filed before the
court concerned.
List on 30.03.2010.
Order Date :- 18.1.2010
RPD