Court No. - 54 Case :- APPLICATION U/S 482 No. - 2272 of 2010 Petitioner :- Devendra Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Ramanuj Tripathi 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 case
No. 441 of 2008 under sections 498A, 323, 504, 506 IPC and section 3/4 D.P. Act,
pending in the court of learned A.C.J.M. Khurza, Bulandshar 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