Allahabad High Court High Court

Chandr Bhan And Others vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Chandr Bhan And Others vs State Of U.P. And Another on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1343 of 2010

Petitioner :- Chandr Bhan And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P.K. Shukla
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   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 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 31.03.2010. Till then no coercive step shall be taken against 
the applicants in case crime No. 614 of 2009 under section 498­A, 
323,   504,   506   IPC   and   section   3/4   D.P.   Act,   P.S.   Prem   Nagar, 
District  Bareilly  in   case   the   receipt   of   the   aforesaid   deposited 
amount is filed before the court concerned.
List on 31.03.2010.

Order Date :- 19.1.2010
RPD