Allahabad High Court High Court

Rajesh Kumar Srivastava vs State Of U.P. And Another on 30 June, 2010

Allahabad High Court
Rajesh Kumar Srivastava vs State Of U.P. And Another on 30 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21827 of 2010

Petitioner :- Rajesh Kumar Srivastava
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S. K. Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Connect with Criminal Misc. Application No. 21175 of 2010

Heard learned counsel for the applicant and learned AGA.
It is contended by learned counsel for the applicant that applicant is allowed
to pay the amount of cheque.

Learned counsel for the applicant states that the applicant has already been
deposited the amount mentioned in the cheque in dispute. The learned counsel
for the applicant submitted that this is a case of civil nature.
It is contended by learned counsel for the applicant that this case may be sent
to Mediation Centre for the purpose of settlement between the parties for
which the applicant is ready to deposit the cost.

Considering the submission made by learned counsel for the applicant, it is
directed that applicant shall deposit Rs. 10,000/- 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 the O.P. No.2 returnable within a period of four
weeks. The two third of the above mentioned deposited amount shall be paid
to the O.P. No.2 as expenses and this case shall be sent to Mediation Centre
for further proceeding.

After proceedings of the Mediation Centre, list this case on 4.10.2010. Till
then no coercive step shall be taken against the applicant in complaint case
No. 2091 of 2009 under sections 138/141of Negotiable Instruments Act,
pending before the VIIIth Additional Chief Judicial Magistrate, Ghaziabad, in
case the receipt of the aforesaid deposited amount is filed before the court
concerned.

Order Date :- 30.6.2010
Manoj