Allahabad High Court High Court

Anuj Kumar And Others vs State Of U.P.And Another on 5 August, 2010

Allahabad High Court
Anuj Kumar And Others vs State Of U.P.And Another on 5 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24884 of 2010

Petitioner :- Anuj Kumar And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Arimardan Singh,J.N.Singh
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

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 proceedings.

After proceedings of the Mediation Centre, list this case on 12.10.2010. Till
then no coercive step shall be taken against the applicants of case crime no.
1077 of 2009, State Vs. Anuj Kumar and others, under Sections 498A, 323,
504, 506 IPC and 3/4 D.P. Act, P.S. Tirwa, District-Kannauj, pending in the
court of Additional Chief Judicial Magistrate, Kannauj, in case the receipt of
the aforesaid deposited amount is filed before the court concerned.
List on 12.10.2010 for orders before the appropriate Bench not treating this
case to be part heard or tied up with this court.

Order Date :- 5.8.2010
Ashish Tripathi