Court No. - 54 Case :- APPLICATION U/S 482 No. - 27866 of 2009 Petitioner :- Manoj Gupta Respondent :- State Of U.P. And Another Petitioner Counsel :- K.K. Dwivedi 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 30.3.2010. Till then no coercive step shall be taken against the
applicant in Case No. 9895 of 2009 under sections 498-A , 323, 504, 506
I.P.C., P.S. Hari Parwat, district Agra, pending in the court of learned
Chief Judicial Magistrate, Agra in case, the receipt of the aforesaid
deposited amount is filed before the court concerned.
List on 30.3.2010.
Order Date :- 18.1.2010
prabhat