Court No. - 54 Case :- APPLICATION U/S 482 No. - 3353 of 2010 Petitioner :- Shrawan Bhaseen And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Dharmendra Singhal 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 Center, 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 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 16.04.2010. Till then no coercive step shall be taken against the
applicants in complaint case No. 2225 of 2009 under sections 498A, 323,
313, 506 IPC and section ¾ D.P. Act, P.S. Hapur, District Ghaziabad
pending in the court of learned Addl. C.J.M. Hapur, Ghaziabad in case the
receipt of the aforesaid deposited amount is filed before the court
concerned.
List on 16.04.2010.
Order Date :- 4.2.2010
RPD