Court No. - 54 Case :- APPLICATION U/S 482 No. - 3032 of 2010 Petitioner :- Pradeep Pahuja Respondent :- State Of U.P. And Another Petitioner Counsel :- P.K. Dubey,Dharampal Singh,S. Niranjan 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 13.4.2010. Till then no coercive step shall be taken against the
applicant in Criminal Case No. 367 of 2007 arising out of case crime
no. 104 of 2007 under sections 498-A,323,325,504,506 I.P.C. P.S.
Lohamandi district Agra pending in the court of Additional C.M.M.(i)
Agra 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
N.A.