Allahabad High Court High Court

Vinay Kumar Kesharwani And Others vs State Of U.P. & Another on 10 May, 2010

Allahabad High Court
Vinay Kumar Kesharwani And Others vs State Of U.P. & Another on 10 May, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 16110 of 2010

Petitioner :- Vinay Kumar Kesharwani And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajesh Ku. Ojha
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 9.8.2010.Till then no coercive step shall be taken against the
applicants in Case No. 498 of 2010 under sections 498-A, 323,504 and
506 I.P.C. and section ¾ of D.P. Act P.S. Shankergarh district Allahabad
pending in the court of Judicial Magistrate 4th Allahabad in case the
receipt of the aforesaid deposited amount is filed before the court
concerned.

List on 9.8.2010 for orders.

Order Date :- 10.5.2010
N.A.