Court No. - 43 Case :- APPLICATION U/S 482 No. - 24743 of 2010 Petitioner :- Jitendra Kumar Singh And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Birendra S. Pandey 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 O.P. No.2 returnable within a period of
four weeks. The two third 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 proceedings.
After proceedings of the Mediation Centre, list this case on 11.10.2010. Till
then no coercive step shall be taken against the applicants of complaint case
no. 5667 of 2009, under Sections 147, 323, 498A, 506 IPC and 3/4 D.P. Act,
P.S. Robertsganj, District-Sonebhadra, pending in the court of C.J.M.,
Sonebhadra, in case the receipt of the aforesaid deposited amount is filed
before the court concerned.
List on 11.10.2010 for orders before the appropriate Bench not treating this
case to be part heard or tied up with this court.
Order Date :- 4.8.2010
Ashish Tripathi