Allahabad High Court High Court

Smt. Shiv Pyari Devi And Others vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Smt. Shiv Pyari Devi And Others vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2247 of 2010

Petitioner :- Smt. Shiv Pyari Devi And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Nikhil Kumar
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   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 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   07.04.2010.   Till   then   no   coercive   step   shall   be   taken   against   the 
applicants in complaint case No. 3539 of 2009 under sections 406, 323 
IPC and section 3(2) D.P. Act, P.S. Kotwali, District Fatehpur pending in 
the court of learned C.J.M., Fatehpur in case the receipt of the aforesaid 
deposited amount is filed before the court concerned.
List on 07.04.2010.

Order Date :- 27.1.2010
RPD