Court No. - 54 Case :- APPLICATION U/S 482 No. - 12365 of 2009 Petitioner :- Chandreshwar Prasad Yadav And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- K.D. Tiwari,Praveen Kumar Srivastava Respondent Counsel :- Govt. Advocate,P.C. Srivastava 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 the applicants could
not deposit the amount of Rs. 5000/- as directed by this Court vide order dated
27.5.2009 due to unavoidable circumstances, now the draft has been prepared
the same is ready for depositing, therefore, some more time may be granted to
deposit the draft in the Allahabad High Court Mediation and Conciliation
Centre, Allahabad.
Considering the same, it is directed that a draft of Rs. 5000/-shall be deposited
before Allahabad High Court Mediation and Conciliation Centre within 3
days from today. In case the aforesaid amount is deposited, the matter shall be
sent to Allahabad High Court Mediation and Conciliation Centre and the
interim order dated 27.5.2009 shall be deemed extended till the next date of
listing.
List on 5.4.2010.
Order Date :- 1.2.2010
Su