Allahabad High Court High Court

Padam Singh And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Padam Singh And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 31399 of 2009
Petitioner :- Padam Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rajesh Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

In pursuance of the order dated 16.12.2009, the applicant No.1 Padam Singh
has appeared in person before the Court, whereas the applicants have not
taken steps through RPAD, that is why the opposite party No.2 could not
appear in the court concerned.

It is contended by 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 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 the Registrar General, Mediation and
Conciliation Centre, 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 the O.P. No.2 as expenses and this case shall be sent to Mediation
Centre for further proceeding.

After proceedings of the Mediation Centre, list this case on 6.7.2010. Till then
no coercive step shall be taken against the applicants in case crime No. 76 of
2009 under sections 498A,323,504,506 IPC and 3/4 D.P. Act, P.S. Mahila
Thana, Rakabganj, District Agra pending before the Special Chief Judicial
Magistrate, Agra, in case the receipt of the aforesaid deposited amount is
filed before the court concerned.

Order Date :- 2.4.2010
Salim