Allahabad High Court High Court

Sunil vs State Of U.P. & Others on 15 June, 2010

Allahabad High Court
Sunil vs State Of U.P. & Others on 15 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 19501 of 2010

Petitioner :- Sunil
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram Raj Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the learned A.G.A. for the State.
Learned counsel for the applicant 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 applicant 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 28.9.2010.

Till the next date of listing, further proceedings of suit no. 828 of 2009 under
Section 125, Cr.P.C. pending before Additional Chief Judicial Magistrate,
Baghpat, shall be kept in abeyance provided the applicant deposits half of the
arrear of maintenance amount before the Mediation Center within a period of
two weeks from today and continues to pay the current maintenance amount
in pursuance of the order dated 19.4.2010 passed by Additional Chief Judicial
Magistrate, Baghpat. The amount, so deposited, shall be paid over to the
opposite party no.2, after due verification by the Mediation Center.
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 :- 15.6.2010
Ashish