Allahabad High Court High Court

Hemendra Kumar Gupta vs State Of U.P. & Another on 22 January, 2010

Allahabad High Court
Hemendra Kumar Gupta vs State Of U.P. & Another on 22 January, 2010
Court No. - 25

Case :- APPLICATION U/S 482 No. - 17784 of 2009

Petitioner :- Hemendra Kumar Gupta
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vijay Bahadur Shivhare,Satya Prakash Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

Time extension application no. 270754/2009 has been moved with a prayer
that the applicant may be allowed further time to deposit the amount in the
mediation center of the Allahabad High Court.

Vide order dated 19.8.2009 passed in criminal misc. application no.
17784/2009 it was ordered that the applicant shall deposit Rs. 5000/- with the
mediation center of the Allahabad High court within two weeks from the date
of order. However the amount could not be deposited by the applicants.

The applicants are allowed the deposit the amount within a week and
thereafter the mediation proceedings shall take place in the mediation center.
Mediators are supposed to dispose of the matter as early as possible
preferably within a period of three months from today. Thereafter the case
will be listed before the appropriate bench on 29.4.2010.

Order Date :- 22.1.2010
Naresh