Allahabad High Court High Court

Santosh Kumar And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Santosh Kumar And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 444 of 2010

Petitioner :- Santosh Kumar And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.K.Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
It is contended by learned counsel for 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   applicants   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 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. 

After proceedings of the Mediation Center, list this case before this 
Court on 23.03.2010. Till then no coercive step shall be taken against 
the applicants in Criminal Crime No. 1731 of 2008 pending in the 
court of learned Judicial Magistrate­I Agra,  in case the receipt of 
the   aforesaid   deposited   amount   is   filed   before   the   court 
concerned.

List on 23.03.2010.

Order Date :- 12.1.2010
RPD