Allahabad High Court High Court

Devilal Chaurasia @ Deepak vs State Of U.P. And Others on 27 January, 2010

Allahabad High Court
Devilal Chaurasia @ Deepak vs State Of U.P. And Others on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2290 of 2010

Petitioner :- Devilal Chaurasia @ Deepak
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Salil Kumar Rai
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that this case may
be sent to Mediation Centre for the purpose of settlement between the
parties for which the applicant is ready to deposit the cost.
Considering the submission made by the learned counsel for the
applicant, it is directed that applicant 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 7.4.2010. Till then no coercive step shall be taken against the
applicant in Complaint Case No. 2514 of 2008 under sections 498-A
I.P.C. and section 3/4 D.P. Act district Sant Kabir Nagar, pending in the
court of Chief Judicial Magistrate, Sant Kabir Nagar in case, the receipt
of the aforesaid deposited amount is filed before the court concerned.
List on 7.4.2010.

Order Date :- 27.1.2010
prabhat