Allahabad High Court High Court

Sandeep And Others vs State Of U.P. And Another on 28 January, 2010

Allahabad High Court
Sandeep And Others vs State Of U.P. And Another on 28 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2541 of 2010

Petitioner :- Sandeep And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P. Dikshit
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
It is contended by learned counsel for the the applicants that 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 applicant shall deposit Rs.10,000/- within two weeks from today
in the account head of the Registrar General, Mediation and Reconciliation
Center, Allahabad, High Court. 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 two third 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.

Till then no coercive step shall be taken against the applicants in case no.
5240 of 2009 pending in the court of learned A.C.J.M, Kanshiram Nagar
under sections 406 IPC and section ¾ D.P. Act, P.S. Soron, District-
Kanshiram Nagar, in case the receipt of the aforesaid deposited amount is
filed before the court concerned.

List this case on 08.04.2010.

Order Date :- 28.1.2010
SR