Allahabad High Court
Subodh Kumar Nigam And Another vs State Of U.P. And Another on 2 February, 2010
Author: Ravindra Singh
Bench: Ravindra Singh
Court No. - 54 Case :- APPLICATION U/S 482 No. - 3006 of 2010 Petitioner :- Subodh Kumar Nigam And Another Respondent :- State Of U.P. And Another Petitioner Counsel :- Sanjay Singh Chandel 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 13.4.2010.Till then no coercive step shall be taken against the applicants in Complaint Case No. 1572 of 2009 under sections 18,19,20, and 22 of Women's Protection of Domestic Violence Act of 2005 P.S. Kakadev district Kanur Nagar pending in the court of M.M. Court No. X Kanpur Nagar in case the receipt of the aforesaid deposited amount is filed before the court concerned.
List on13.4.2010 for orders.
Order Date :- 2.2.2010 N.A.