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 0, Cited by 1]

Allahabad High Court

Devendra Gautam Alias Tinku And Others vs State Of U.P. & Another on 4 August, 2010

Author: Ravindra Singh

Bench: Ravindra Singh

Court No. - 43

Case :- APPLICATION U/S 482 No. - 24578 of 2010

Petitioner :- Devendra Gautam Alias Tinku And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- J.K.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 11.10.2010.Till then no coercive step shall be taken against the applicants in Criminal Case No. 993/IX/ of 2010 -Sangam Lal Vs. Devendra Gautam and others pending in the court of Chief Judicial Magistrate Chitrakoot in case the receipt of the aforesaid deposited amount is filed before the court concerned.

List on 11.10.2010 for orders before the appropriate Bench not treating this case to be part heard or tied up with this court. Order Date :- 4.8.2010 N.A.