Allahabad High Court High Court

Om Prakash Gupta vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Om Prakash Gupta vs State Of U.P. & Others on 22 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 255 of 2010

Petitioner :- Om Prakash Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Harish Chandra Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist and learned A.G.A. for
the State.

Learned counsel for the revisionist states that it is a matrimonial
dispute and prays that the matter may be referred to the Mediation
Centre.

It is directed that revisionist shall deposit a sum of Rs.6,000/-
within a period of three weeks from today with the Mediation &
Conciliation Centre. Out of which Rs.2000/- shall be given to the
Mediation Centre and Rs.4,000/- shall be given to opposite party
No.2 i.e. wife for her to and fro journey.

Let this order be placed before the Registrar/Incharge of
‘Allahabad HIgh Court Mediation and Conciliation Centre’. The
Registrar/ Incharge of the Mediation Centre shall fix a date and
every efforts shall be made for re-conciliation and complete the
process of mediation within two months from today. In the event,
the effort is not successful, the case will be listed after two months,
alongwith report of conciliator.

The award of per month maintenance at the rate of Rs.2,000/- shall
remain stayed provided revisionist deposits Rs.1,000/- per month
towards maintenance by 10th of each month which shall be
disbursed to the O.P.No.2 without any security. In the event of
default , this interim order shall stand automatically vacated.

Order Date :- 22.1.2010
S.A.A.Rizvi