Allahabad High Court High Court

Yogendra Singh vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Yogendra Singh vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 25902 of 2009

Petitioner :- Yogendra Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rajesh Kumar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
In pursuance of the order dated 8.10.2009, Smt. Meghna Singh is
present in the court, nobody is present to identify her.

It is contended by the learned counsel for the applicant that this
case may be sent to Mediation Centre for the purpose of settlement
between the parties for which the applicant is ready to deposit the
cost.

Considering the submission made by the learned counsel for the
applicant, it is directed that applicant 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 three fourth of the above mentioned deposited
amount shall be paid to O.P. No. 2 as expenses. This case shall be
sent to Mediation Centre for further proceedings.
After proceedings of the Mediation Centre, list this case before this
Court on 13.4.2010. Till then no coercive step shall be taken
against the applicant in Complaint Case No. 125 of 2009 under
sections 498-A I.P.C. and section ¾ of D.P. Act P.S. Hathras
Junction, District Hathras ( Mahamayanagar) pending in the court
of C.J.M.Hathras in case, the receipt of the aforesaid deposited
amount is filed before the court concerned.
List on 13.4.2010 for orders.

Order Date :- 2.2.2010
Su