Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 2]

Allahabad High Court

Shiv Sagar And Others vs State Of U.P. And Others on 28 January, 2010

Author: Ravindra Singh

Bench: Ravindra Singh

Court No. - 54

Case :- APPLICATION U/S 482 No. - 2607 of 2010

Petitioner :- Shiv Sagar And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashish Kumar Sinha
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 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 Centre for further proceedings.

After proceedings of the Mediation Centre, list this case before this Court on 8.4.2010. Till then no coercive step shall be taken against the applicants in Complaint Case No. 1267 of 2009 under sections 498-A, 323, 504, 506 I.P.C. and section 3/4 D.P. Act, P.S. Patherwa, district Kushinagar, pending in the court of learned Judicial Magistrate, Kasya, Kushinagar, in case the receipt of the aforesaid deposited amount is filed before the court concerned.

List on 8.4.2010.

Order Date :- 28.1.2010 prabhat