Allahabad High Court High Court

Rajesh And Others vs State Of U.P.And Another on 19 January, 2010

Allahabad High Court
Rajesh And Others vs State Of U.P.And Another on 19 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34227 of 2009

Petitioner :- Rajesh And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- C.B.Dhar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and the learned A.G.A. for the State.
Learned counsel for the applicants has submitted that the present matter is a
matrimonial matter and the said matter can be well considered by the
Mediation Centre of this Court. It is further contended that there are chances
of reconciliation between the husband and wife, therefore, the matter may be
referred to the Mediation Centre.

It is directed that the applicants shall deposit a sum of Rs. 8,000/- within two
weeks from today with the Mediation Centre of which 50% shall be paid to
the opposite party no.2 for appearance before the Mediation Centre.
The matter is remitted to the Mediation Centre with the direction that the
same may be decided after giving notices to both the parties.
It is directed that the Mediation Centre shall decide the matter expeditiously
preferably within a period of four months. Thereafter the case shall be listed
before the appropriate Bench on 20.4.2010.

Till the next date of listing, further proceedings of complaint case no. 1072 of
2009 under Sections 147, 149, 323, 392, 504 and 506 IPC and also under
Sections 3/4 of the Dowry Prohibition Act, P.S. Chiluatal, District Gorakhpur,
shall be kept in abeyance.

After depositing the amount, aforesaid, notice shall be issued to the parties
and in case the aforesaid amount is not deposited within the aforesaid period,
the interim protection granted above shall automatically be vacated.
Order Date :- 19.1.2010
shailesh