Court No. - 54 Case :- APPLICATION U/S 482 No. - 2077 of 2010 Petitioner :- Anand Tripathi And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- K.K. Tripathi Respondent Counsel :- Govt. Advocate,Prashant Kumar Singh Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned AGA.
In the month of January 2010, the applicants were directed to deposit the
money with the Mediation Centre, but no money was deposited after six
months. Applicants did not move any application for extension of time to
deposit the amount. Mediation proceedings could not be taken place. On one
hand applicants flouted the order passed by this court and on the other hand,
they enjoyed interim order passed by this court for a period of six month.
Today, when the case was taken up in the revised list, prayer was made by the
learned counsel for the applicants to grant further time to deposit the amount,
as ordered by this court. Sri Prashant Kumar learned counsel for the
respondent opposed the prayer made by the learned counsel for the applicants.
In view of the above fact, I do not propose to allow further time to the
applicants.
On merits offence is disclosed, therefore, I am not inclined to interfere in this
application.
This application is dismissed.
Interim order 25.1.2010 stands vacated.
Order Date :- 13.7.2010
SKS/2077/10