Allahabad High Court High Court

Shahjad (Husband) And Others vs State Of U.P.And Another on 10 August, 2010

Allahabad High Court
Shahjad (Husband) And Others vs State Of U.P.And Another on 10 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24835 of 2010

Petitioner :- Shahjad (Husband) And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Shakti Dhar Dube,Neeraj Dube
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 FIR of this case
has been challenged by the applicants by way of filing the Criminal Misc.
Writ Petition No. 8695 of 2010 in which the Division Bench of this court had
referred the matter to the Mediation and Conciliation Centre of this court vide
order dated 21.5.2010 in which the applicants have deposited the amount of
Rs. 8,000/-.

Connect with Criminal Misc. Writ Petition No. 8695 of 2000/-.

This case may also 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. 2,000/- 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
19.10.2010. Till then no coercive step shall be taken against the applicants in
case crime No. 314 of 2010 under sections 323, 504, 506, 498-A IPC and
section 3/4 D.P. Act, P.S. Sikandarabad, District Bulandshahr pending in the
court of learned Chief Judicial Magistrate, Bulandshahr in case the receipt of
the aforesaid deposited amount is filed before the court concerned.

List on 19.10.2010 before appropriate bench.

Order Date :- 10.8.2010
RPD