Court No. - 43 Case :- APPLICATION U/S 482 No. - 25402 of 2010 Petitioner :- Smt. Kusumlata And Another Respondent :- State Of U.P. & Another Petitioner Counsel :- Mrs. Swati Agarwal Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
The learned counsel for the applicants files supplementary affidavit with
regard to paragraph no.8 of the affidavit filed in support of this
application.
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 25.10.2010.Till then no coercive step shall be taken against the
applicants in Complaint Case No. 6003 of 2007 under sections 498-
A,323,504 and 506 I.P.C.498-A, 323,504 and 506 I.P.C. and section ¾ of
D.P. Act P.S. Maheed district Meerut pending in the court of Chief
Judicial Magistrate Meerut in case the receipt of the aforesaid
deposited amount is filed before the court concerned.
List on 25.10.2010 for orders before the appropriate Bench not treating
this case to be part heard or tied up with this court.
Order Date :- 13.8.2010
N.A.