Allahabad High Court High Court

Satish Kumar Jaiswal And Others vs State Of U.P. & Anr. on 13 July, 2010

Allahabad High Court
Satish Kumar Jaiswal And Others vs State Of U.P. & Anr. on 13 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22825 of 2010

Petitioner :- Satish Kumar Jaiswal And Others
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Manoj Kumar,P.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned A.G.A.

The dispute seems to be between husband and wife. Having gone through the
record, I prima facie find that the parties should be given a chance to settle
their differences on their own terms through the process of mediation and
conciliation.

Let this order be placed before the Registrar/Incharge of ‘Allahabad High
Court Mediation and Conciliation Centre’. The Registrar/Incharge of the
Mediation Centre will issue notices to both the parties fixing a date for their
personal appearances at the centre before the mediator nominated by the
Organizing Secretary of the Mediation Centre.
Mediator/Conciliator is allowed three month’s time to find a possible solution
of disputes between the parties.

The case will be listed before the appropriate Bench in the week commencing
25.10.2010 along with the report of conciliator.
The applicants are directed to deposit Rs. 10,000/- at the Mediation Centre
within one week for the expenses to be borne by respondent no. 2 and he will
also take steps to serve respondent no. 2 through registered post within three
days from today.

The applicants undertakes to appear at the Mediation Centre on every date
fixed for mediation.

Meanwhile, further proceedings of Complaint Case No.3140 of 2009 (Suman
Devi Jaiswal Vs. Satish Kumar Jaiswal and others) under Sections 498-A,
504, 506 IPC and Section 3/4 D.P. Act, P.S. Saini, District Kaushambi,
pending in the court of C.J.M., Kaushambi shall remain stayed.
In case of default in deposit of Rs. 10,000/- or to appear before the Mediation
Centre on the date fixed, whichever is earlier the stay order shall stand
automatically vacated.

The report of the Mediation Centre will include a note about the deposit of
Rs.10.000/- and appearances of the applicants on the date fixed at the
Mediation Centre.

Order Date :- 13.7.2010
RK