Allahabad High Court High Court

Radhey Shyam Alias Radhey Lal And … vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Radhey Shyam Alias Radhey Lal And … vs State Of U.P. & Others on 30 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24198 of 2010

Petitioner :- Radhey Shyam Alias Radhey Lal And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sudhir Shandilya
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned A.G.A.

Let this order be placed before the Registrar/Incharge of ‘Allahabad High
Court Mediation and Conciliation Centre’. The Registrar/Incharge of the
Mediation Centre will issue notices to both the parties fixing a date for their
personal appearances at the centre before the mediator nominated by the
Organizing Secretary of the Mediation Centre.
Mediator / Conciliator is allowed three months’ time to find a possible
solution of disputes between the parties.

The case will be listed before the appropriate Bench in the week commencing
22.11.2010 along with the report of conciliator.
The applicants are directed to deposit Rs. 5,000/- at the Mediation Centre
within one week for the expenses to be borne by respondent no. 2 and he will
also take steps to serve respondent no. 2 through registered post within three
days from today.

The applicants undertakes to appear at the Mediation Centre on every date
fixed for mediation.

Meanwhile, further proceedings of Complaint Case No. 590 of 2010
(Jagmohan Vs. Radhey Shyam and others), under Sections 406, 504, 506
I.P.C., Police Station-Hariparwat, District-Agra shall remain stayed.
In case of default in deposit of Rs. 5,000/- or to appear before the Mediation
Centre on the date fixed, whichever is earlier the stay order shall stand
automatically vacated.

The report of the Mediation Centre will include a note about the deposit of Rs.
5,000/- and appearances of the applicants on the date fixed at the Mediation
Centre.

Order Date :- 30.7.2010
Sharad