Allahabad High Court High Court

Azizun Nisha & Ors. vs State Of U.P. & Anr. on 28 January, 2010

Allahabad High Court
Azizun Nisha & Ors. vs State Of U.P. & Anr. on 28 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2617 of 2010

Petitioner :- Azizun Nisha & Ors.
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- M.R. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.

It is contended by the learned counsel for the applicants that this case
may be sent to Mediation Centre for the purpose of settlement between
the parties for which the applicants are ready to deposit the cost.
Considering the submission made by the 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 Registrar General,
Mediation and Conciliation Centre, Allahabad 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 Centre for further
proceedings.

After proceedings of the Mediation Centre, list this case before this Court
on 8.4.2010. Till then no coercive step shall be taken against the
applicants in Complaint Case No. 269 of 2009 under sections 498-A, 323
I.P.C. and section 3/4 D.P. Act P.S. Hata Kotwali, district Kushi Nagar,
pending in the court of Kasya, Kushinagar in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 8.4.2010.

Order Date :- 28.1.2010
prabhat