Court No. - 49 Case :- APPLICATION U/S 482 No. - 34428 of 2009 Petitioner :- Rohitash And Others Respondent :- State Of U.P.And Another Petitioner Counsel :- Sanjeev Khare Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants, learned A.G.A. for the State and Sri
Ramesh Pandey, learned counsel, who has put in appearance on behalf of
opposite party no.2.
It is submitted by learned counsel for the applicants that the present matter
relates to a matrimonial dispute between husband and wife and the said matter
can be well considered by Mediation Centre of this Court.
It is directed that applicants shall deposit a sum of Rs. 8000/- 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 same
may be decided after giving notices to both the parties.
It is directed that Mediation Centre shall decide the matter expeditiously
preferably within a period of three months. Thereafter the case shall be listed
before appropriate Bench on 27.04.2010.
Till the next date of listing, no coercive action shall be taken against the
applicants in Case No. 6375 of 2009, under Sections 498A, 506 I.P.C., and
3/4 D.P.Act, Police Station Majhola, District Moradabad, pending in the
Court learned Additional Chief Judicial Magistrate, Court No.2, District
Azamgarh.
After depositing the amount, aforesaid, notice shall be issued to the parties
and in the case the aforesaid amount is not deposited within the aforesaid
period, the interim protection granted above shall automatically be vacated.
Order Date :- 28.1.2010
S.Ali