Allahabad High Court High Court

Mahesh And Others vs State Of U.P. on 18 January, 2010

Allahabad High Court
Mahesh And Others vs State Of U.P. on 18 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1041 of 2010

Petitioner :- Mahesh And Others
Respondent :- State Of U.P.
Petitioner Counsel :- B.B. Sirohi
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 30.03.2010. Till then no coercive step shall be taken against 
the applicants in case No. 116 of 2009 under section 323, 506, 498­A 
IPC and section 3/4 D.P. Act, P.S. Farh, District Mathura pending in 
the court of learned A.C.J.M., Court NO. 1, Mathura,  in case  the 
receipt  of the aforesaid   deposited  amount  is filed  before  the 
court concerned.

List on 30.03.2010.

Order Date :- 18.1.2010
RPD