Allahabad High Court High Court

Raj Kumar Alias Satya Prakash … vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Raj Kumar Alias Satya Prakash … vs State Of U.P. & Another on 4 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24629 of 2010

Petitioner :- Raj Kumar Alias Satya Prakash Alias Sonu Adn Other
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Atul Tej Kulshrestha
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
Connect with criminal misc. application no.6292 of 2010.
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. 2,000/- 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 11.10.2010.Till then no coercive step shall be taken against the
applicants in Case No. 268 of 2010 under section406,504 and 506 I.P.C.
P.S. Hathras Gate district Mahamaya Nagar pending in the court of
Additional Chief Judicial Magistrate, Hathras in case the receipt of the
aforesaid deposited amount is filed before the court concerned.
List on 11.10.2010 for orders before the appropriate Bench not treating
this case to be part heard or tied up with this court.
Order Date :- 4.8.2010
N.A.