Allahabad High Court High Court

Shiv Kumar Misra S/O Sri Ram Sukh … vs State Of U.P.Through … on 21 January, 2010

Allahabad High Court
Shiv Kumar Misra S/O Sri Ram Sukh … vs State Of U.P.Through … on 21 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 55 of 2010

Petitioner :- Shiv Kumar Misra S/O Sri Ram Sukh Misra And Others
Respondent :- State Of U.P.Through Prn.Secy.(Home) And Others
Petitioner Counsel :- Virendra Misra
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioners and learned Additional Government
Advocate.

Power on behalf of opposite party no. 4 has been filed by Sri Kaushlendra
Sharma, Advocate.

In pursuance of the order passed by this Court on 7.1.2010, Smt. Renu,
Opposite Party No. 4 is said to be present, who has been identified by Sri
Kaushlendra Sharma, Advocate.

On being asked as to whether she is agreeable for sending/ referring the
matter to the Mediation and Conciliation Centre of this Court or not, Smt.
Renu replied in affirmative.

Accordingly we direct that let the matter be placed before Mediation and
Conciliation Centre of this Court on 28.1.2010. On the said date Smt. Renu,
respondent no. 4 as well as petitioner no. 3 Arun Kumar Mishra shall appear
before the Mediation and Conciliation Centre.

Mediation and Conciliation Centre of this Court is requested to mediate the
matter between the parties and to refer the report to this Court at an early
date.

Interim order granted earlier shall continue till further orders of this Court

Order Date :- 21.1.2010
Tripathi