Allahabad High Court High Court

Nirpendra Bahadur Singh And … vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Nirpendra Bahadur Singh And … vs State Of U.P. And Others on 13 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 776 of 2010

Petitioner :- Nirpendra Bahadur Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Naresh Kumar
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 25.3.2010. Till then no coercive step shall be taken against the
applicants in Criminal Case No. 23 of 2008 and Case No. 6641 of 2008
under sections 498-A, 323,504 and 506 I.P.C. and section ¾ of D.P. Act ,
P.S. Chakeri, Kanpur Nagar ,District Kanpur Nagar pending in the court
of C.M.M.Kanpur Nagar in case the receipt of the aforesaid deposited
amount is filed before the court concerned.

List on 25.3.2010 for orders.

Order Date :- 13.1.2010
Su