Allahabad High Court High Court

Aabid Husain vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Aabid Husain vs State Of U.P. And Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 490 of 2010

Petitioner :- Aabid Husain
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kamini Pandey,Ajay Dubey
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 two
third of the above mentioned deposited amount shall be paid to 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 before this Court
on 23.3.2010. Till then no coercive step shall be taken against the
applicant in Case No. 251 of 2007 under section 12 of Protection of
Women From Domestic violence Act P.S. Sadar district Agra pending
in the court of Chief Judicial Magistrate/ Additional Civil Jdge(Senior
Divisiopn) Court no.1 Agra in case, the receipt of the aforesaid
deposited amount is filed before the court concerned.
List on 23.3.2010 for orders
Order Date :- 12.1.2010
N.A.