Court No. - 54 Case :- APPLICATION U/S 482 No. - 1438 of 2010 Petitioner :- M/S Chawla Auto Sopares And Another Respondent :- State Of U.P. And Another Petitioner Counsel :- R.P. Dwivedi 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 it is matter
in which the issued of disowner of cheque is involved, 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. 5,000/
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 01.04.2010. Till then no coercive step shall be taken against
the applicants in complaint case No. 676 of 2008 under section 138
N.I. Act, P.S. Kavi Nagar, District Ghaziabad pending in the court of
learned Special J.M. (CBI), Ghaziabad in case the receipt of the
aforesaid deposited amount is filed before the court
concerned.
List on 01.04.2010.
Order Date :- 21.1.2010
RPD