Allahabad High Court High Court

Deleep Kumar Sharma And Others vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Deleep Kumar Sharma And Others vs State Of U.P. And Another on 18 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 21146 of 2010

Petitioner :- Deleep Kumar Sharma And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rajeev Kr. Shrivastava
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

It is contended by 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 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 the O.P. No.2 returnable within a
period of four weeks. The three fourth of the above mentioned deposited
amount shall be paid to the O.P. No.2 as expenses and this case shall be sent
to Mediation Centre for further proceeding.

After proceedings of the Mediation Centre, list this case on 20.09.2010. Till
then no coercive step shall be taken against the applicants in Case No. 855 of
2010 State Vs. Deleep Kumar Sharma & others under sections
498A,323,504,506 IPC and 3/ 4 D.P. Act, P.S. Iglas, District Aligarh pending
before the Judicial Magistrate, Aligarh, in case the receipt of the aforesaid
deposited amount is filed before the court concerned.
Order Date :-

Order Date :- 18.6.2010
Naresh