Allahabad High Court High Court

Smt. Kavita And Others vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Smt. Kavita And Others vs State Of U.P. & Another on 4 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24714 of 2010

Petitioner :- Smt. Kavita And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.C.Tiwari,Kiran Tiwari
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 applicants are ready
to settle the dispute with O.P. No. 2 by way of paying the amount to the O.P.
No. 2. Therefore, 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
11.10.2010. Till then no coercive step shall be taken against the applicants in
complaint case No. 996 of 2009 pending in the court of learned Addl. Chief
Judicial Magistrate-XII, Agra in case the receipt of the aforesaid deposited
amount is filed before the court concerned.

List on 11.10.2010 before appropriate bench.

Order Date :- 4.8.2010
RPD