Allahabad High Court High Court

Vivek Kumar Singh vs State Of U.P. And Another on 1 February, 2010

Allahabad High Court
Vivek Kumar Singh vs State Of U.P. And Another on 1 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2005 of 2010

Petitioner :- Vivek Kumar Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Maqsood Beg,N.M. Siddiqui
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A. 
It is contended by learned counsel for 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 applicants shall deposit Rs. 5,000/­ within two weeks from 
today   in   the  account   head   of   the   Registrar   General,   Mediation   and 
conciliation   Center,   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   12.04.2010.   Till   then   no   coercive   step   shall   be   taken   against   the 
applicant in complaint case No. 1030 of 2009 under sections 138 N.I. Act, 
P.S.   Gandhi   Park,   District   Aligarh   pending   in   the   court   of   learned 
J.M.,Court No. 1, Aligarh in case the receipt of the aforesaid deposited 
amount is filed before the court concerned.

List on 12.04.2010.

Order Date :- 1.2.2010
RPD