Court No. - 54 Case :- APPLICATION U/S 482 No. - 576 of 2010 Petitioner :- Vinod Kumar Shukla & Anr. Respondent :- State Of U.P. & Anr. Petitioner Counsel :- S.C. Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned AGA.
It is contended by learned counsel for the the applicant that this case may be
sent to Mediation Center for the purpose of settlement between the parties for
which the applicant is ready to deposit the cost.
Considering the submission made by learned counsel for the applicant, it is
directed that applicant shall deposit Rs.10,000/- within two weeks from today
in the account head of the Registrar General, Mediation and Reconciliation
Center, Allahabad, High Court. 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 two third 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.
Till then no coercive step shall be taken against the applicant in Case No.4332
of 2007,pending in the court of learned Special Chief Judicial Magistrate,
Kanpur Nagar, arising out of the charge-sheet submitted in case crime no.164
of 2007, under sections 498A, 323,504,506, 406 IPC and section ¾ D.P.Act,
P.S.Bithoor, District-Kanpur Nagar, in case the receipt of the aforesaid
deposited amount is filed before the court concerned.
List this case on 22.03.2010.
Order Date :- 11.1.2010
PKC