Court No. - 54 Case :- APPLICATION U/S 482 No. - 27905 of 2009 Petitioner :- Abdullah And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Rajesh Kr. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Sri Sanjay Kumar files memo of appearance on behalf of opposite party no.
2.
Heard learned counsel for the applicants, learned A.G.A. and learned counsel
for the opposite party no. 2.
In this case applicant no. 1 and 2 and opposite party no. 2 were directed to
appear before this Court today but they have not appeared.
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 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 1.4.2010. Till then no coercive step shall be taken against the
applicants in Case No. 1450 of 2009 under sections 498-A I.P.C. and
section 3/4 D.P. Act, P.S. Phoolpur, District Azamgarh, pending in the
court of Judicial Magistrate Ist Allahabad in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 1.4.2010.
Order Date :- 21.1.2010
prabhat