Allahabad High Court High Court

Dr. Aizaz Ahmad Siddiqui And … vs State Of U.P. And Another on 22 January, 2010

Allahabad High Court
Dr. Aizaz Ahmad Siddiqui And … vs State Of U.P. And Another on 22 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1579 of 2010

Petitioner :- Dr. Aizaz Ahmad Siddiqui And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rama Shanker Yadav
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 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 5.4.2010.Till then no coercive step shall be taken against the
applicants in Case No. 2981 of 2009 under sections 12,18,19,20 and 22 of
Domestic Violence Act P.S. Kareli district Allahabad pending in the
court of Judicial Magistrate IIIrd Allahabad in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 5.4.2010 for orders.

Order Date :- 22.1.2010
N.A.