Allahabad High Court High Court

Sushil And Others vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Sushil And Others vs State Of U.P. And Another on 11 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 493 of 2010

Petitioner :- Sushil And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kapil Tyagi
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 the applicants
have been summoned by learned CJM Bulandshahar vide order dated
8.12.2009 in complaint case no. 4535 of 2009, the matter 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 22.3.2010. Till then no coercive step shall be taken against the
applicants in Case Crime No. 4534 of 2009 under sections 498-A, 323 ,
506 I.P.C. and section ¾ of D.P. Act P.S. Sikandrabad , district
Bulandshahar pending in the court of learned C.J.M.Bulandshahar in
case the receipt of the aforesaid deposited amount is filed before the
court concerned.

List on 22.3.2010 not treating this case as tied up to this court, before
appropriate bench.

Order Date :- 11.1.2010
Su