Court No. - 43 Case :- APPLICATION U/S 482 No. - 24683 of 2010 Petitioner :- Sachin And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Mithilesh Kumar Shukla,Avanish Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants, learned A.G.A. and Sri P.K. Pathak,
learned counsel for the complainant.
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 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 Center for further
proceeding.
After proceedings of the Mediation Center, list this case before this Court on
11.10.2010. Till then no coercive step shall be taken against the applicants in
complaint case No. 100 of 2010 pending in the court of learned A.C.J.M>-VI,
Agra in case the receipt of the aforesaid deposited amount is filed before the
court concerned.
List on 11.10.2010 before appropriate bench.
Order Date :- 4.8.2010
RPD