Allahabad High Court High Court

Sunil Tiwari And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Sunil Tiwari And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 674 of 2010
Petitioner :- Sunil Tiwari And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S.K.Pathak
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

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 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 proceeding.

After proceedings of the Mediation Centre, list this case on 23.3.2010. Till
then no coercive step shall be taken against the applicants in criminal Crime
No. 1529 of 2009, under sections 498A,323,504,506 I.P.C. and 3/4 D.P. Act,
pending in the court of Special Chief Judicial Magistrate, Agra, in case the
receipt of the aforesaid deposited amount is filed before the court
concerned.

Order Date :- 12.1.2010
Salim