Court No. - 54 Case :- APPLICATION U/S 482 No. - 1658 of 2010 Petitioner :- Shahid Respondent :- State Of U.P. And Another Petitioner Counsel :- Raja Singh,Rajesh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by the 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 the 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 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 5.4.2010. Till then no coercive step shall be taken against the
applicant in Case No. 1896 2009 State vs. Shahid and others, pending
in the court of Chief Judicial Magistrate, Kashi Ram Nagar in case, the
receipt of the aforesaid deposited amount is filed before the court
concerned.
List on 5.4.2010 for orders.
Order Date :- 22.1.2010
Su