Allahabad High Court High Court

Manoj Srivastava And Others vs State Of U.P.And Another on 5 August, 2010

Allahabad High Court
Manoj Srivastava And Others vs State Of U.P.And Another on 5 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24773 of 2010

Petitioner :- Manoj Srivastava And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- K.M. Tripathi,Neelam 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 the 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 the 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 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 three
fourth of the above mentioned deposited amount shall be paid to O.P. No.
2 as expenses. This case shall be sent to Mediation Centre for further
proceedings.

After proceedings of the Mediation Centre, list this case before this Court
on 12.10.2010.Till then no coercive step shall be taken against the
applicants in Complaint Case No. 139 of 2010 under sections 498-A,
323,504 and 506 I.P.C. and section ¾ of D.P. Act P.S. Kotwali Nagar
district Etah pending in the court of learned Additional Civil Judge(Junior
Division)/Judicial Magistrate, Court no.22, Etah in case the receipt of
the aforesaid deposited amount is filed before the court concerned.
List on 12.10.2010 for orders before the appropriate Bench not treating
this case to be part heard or tied up with this court.
Order Date :- 5.8.2010
N.A.