Court No. - 54 Case :- APPLICATION U/S 482 No. - 3125 of 2010 Petitioner :- Smt. Santosh Sharma & Ors. Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Gaurav Sharma 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 Case No. 11 of 2009 under sections 498-A, 323,504 and 506
I.P.C. and section ¾ of D.P. Act P.S. Mahila Thana district Firozabad
pending in the court of Judicial Magistrate Firozabad 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.