Allahabad High Court High Court

Shashi Kant Kaushik & Anr. vs State Of U.P. & Anr. on 2 February, 2010

Allahabad High Court
Shashi Kant Kaushik & Anr. vs State Of U.P. & Anr. on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3053 of 2010

Petitioner :- Shashi Kant Kaushik & Anr.
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Anubhav Chandra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.

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. 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 13.4.2010.Till then no coercive step shall be taken against the
applicants in Criminal Case No. 711 of 2008 under section 138 N.I.
Act pending in the court of Chief Judicial Magistrate, Court no. 2
Mathura in case the receipt of the aforesaid deposited amount is filed
before the court concerned.

List on13.4.2010 for orders.

Order Date :- 2.2.2010
N.A.