Allahabad High Court High Court

Umesh vs State Of U.P. & Another on 7 July, 2010

Allahabad High Court
Umesh vs State Of U.P. & Another on 7 July, 2010
Court No. - 27

Case :- APPLICATION U/S 482 No. - 20926 of 2010

Petitioner :- Umesh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Dileep Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

This is correction application with a prayer to correct the order
dated 17.6.2010. Last paragraph of the interim order has wrongly
been transcribed and said portion is deleted. In place of last
paragraph of the order dated 17.6.2010, it will read as ” Till the
next date of listing, further proceedings in Complaint Case No.
2485 of 2004 (Smt. Ranjana Devi Vs. Umesh and others), under
Sections 494, 120-B I.P.C., Police Station Kasiya, District Kushi
Nagar, pending in the court of Additional Chief Judicial
Magistrate, Kasiya, District Kushinagar, shall remain stayed.”

It is made clear that applicant shall appear before the Mediation
Center on the date fixed so that conciliation proceeding may be
carried out. The applicant is permitted to deposit a sum of
Rs.5,000/- within two weeks from today before the Mediation
Center and allocation of amount to be paid to the opposite party
no. 2 shall be made in the manner as provided in the order dated
17.6.2010. This order shall form part of the interim order dated
17.6.2010.

The application is accordingly disposed of.

Order Date :- 7.7.2010
Rmk.