Court No. - 27 Case :- APPLICATION U/S 482 No. - 685 of 2010 Petitioner :- Gullu Chauhan And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- S.R.Singh,J.Yadav Respondent Counsel :- Govt.Advocate Hon'ble Rajesh Chandra,J.
Heard learned counsel for the applicants, learned A.G.A. for the State and
perused the relevant record.
It has been submitted that the present dispute being a matrimonial dispute
between the husband and the wife, the same may be referred to the Mediation
Center of this Court.
It is, therefore, directed that the applicants shall deposit a sum of Rs. 8,000/-
with the Mediation Center of the High Court within three weeks from today.
Out of this amount Rs. 5,000/- shall be paid to the opposite party no. 2 on his
appearance before the Mediation Center.
The matter is referred to the Mediation Center with the direction that the
matter shall be decided after giving notices to both the parties.
It is further directed that the Mediation Center shall dispose of the matter as
early as possible prefereably within a period of theree months. Thereafter, the
case will be listed before the appropriate Bench on 01.05.2010, without
treating the same as part heard.
As an interim measure it is provided that no coercive action shall be taken
against the applicants in complaint case no. 145 of 2009 (Anil Kumar
Chauhan Vs. Gullu Chauhan and others) under Sections 498-A, 504 I.P.C.
Police Station Rani Ki Sarai, District Azamgarh pending in the Court of
Additional Chief Judicial Magistrate, Court no. 11, Azamgarh, provided the
applicants produce the receipt of the aforesaid amount deposited in the
Mediation Center before the Court concerned.
The notices shall be issued to the parties after the deposit of the aforesaid
amount and if the amount is not deposited within the prescribed period, the
interim measure granted above shall stand automatically vacated.
Order Date :- 1.2.2010
Mustaqueem Ahmed