Allahabad High Court High Court

Shrawan Bhaseen And Others vs State Of U.P. And Others on 4 February, 2010

Allahabad High Court
Shrawan Bhaseen And Others vs State Of U.P. And Others on 4 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3353 of 2010

Petitioner :- Shrawan Bhaseen And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dharmendra Singhal
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   Center,   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   16.04.2010.   Till   then   no   coercive   step   shall   be   taken   against   the 
applicants in complaint case No. 2225 of 2009 under sections 498­A, 323, 
313,   506   IPC   and   section   ¾   D.P.   Act,   P.S.   Hapur,   District   Ghaziabad 
pending in the court of learned Addl. C.J.M. Hapur, Ghaziabad in case the 
receipt of the  aforesaid  deposited  amount  is  filed before  the  court 
concerned.

List on 16.04.2010.

Order Date :- 4.2.2010
RPD