Court No. - 54 Case :- APPLICATION U/S 482 No. - 545 of 2010 Petitioner :- Anil Sharma @ Neeraj & Ors. Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Sanjay Kr. Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
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 22.3.2010. Till then no coercive step shall be taken against the
applicants in complaint Case Crime No. 863/IX/2009 under sections
498-A & 3/4 D.P. Act , P.S. Sureer , district Mathura pending in the
court of learned Judicial Magistrate, Mathura in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 22.3.2010 not treating this case as tied up to this court, before
appropriate bench.
Order Date :- 11.1.2010
Su