Allahabad High Court High Court

Ram Kripal Mishra vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Ram Kripal Mishra vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2254 of 2010

Petitioner :- Ram Kripal Mishra
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Anil Kumar Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

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 7.4.2010. Till then no coercive step shall be taken against the
applicant in Case No. 837 of 2009 under sections 498-A,323 and 506
I.P.C. and section ¾ of D.P. Act P.S. Unjha district Sant Ravidas
Nagar/Badohi pending in the court of Chief Judicial Magistrate, Sant
Ravi Das Nagar/Badohi in case, the receipt of the aforesaid deposited
amount is filed before the court concerned.

List on 7.4.2010 for orders
Order Date :- 27.1.2010
N.A.