Court No. - 54 Case :- APPLICATION U/S 482 No. - 2240 of 2010 Petitioner :- Babloo @ Ram Mohan And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- V.K. Agnihotry Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
It is contended by learned counsel for the applicants that this case may be
sent to Mediation Center 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 three fourth of the above mentioned
deposited amount shall be paid to O.P. No. 2 as expenses and this case
shall be sent to Mediation Center for further proceeding.
After proceedings of the Mediation Center, list this case before this Court
on 07.04.2010. Till then no coercive step shall be taken against the
applicants in criminal case No. 08 of 2009 under sections 498A, 323, 504,
506 IPC and section 3/4 D.P. Act, P.S. Mohammdabad, District
Farrukhabad pending in the court of learned J.M.I, Court No. 10,
fArrukhabad in case the receipt of the aforesaid deposited amount is
filed before the court concerned.
List on 07.04.2010.
Order Date :- 27.1.2010
RPD