Allahabad High Court High Court

Dinesh And Others vs State Of U.P.And Another on 11 January, 2010

Allahabad High Court
Dinesh And Others vs State Of U.P.And Another on 11 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34088 of 2009

Petitioner :- Dinesh And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Mzhesh Narain Singh,M.N.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and the learned AGA for the State-
respondents.

It has been contended on behalf of the applicants that the present matter is
matrimonial matter and the same can be well considered by the Mediation and
Conciliation Centre of this Court.

It is directed that the applicantx shall deposit a sum of Rs.6,000/- within two
weeks from today with the Mediation and Conciliation Center 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 this Court on 12th April, 2010.

Till the next date of listing, further proceedings against the applicants in case
no. 694 of 2008, under Sections 498-A IPC and also under Sections 3/4 of the
Dowry Prohibition Act, PS Bhamora, District Bareilly pending before the
Additional Chief Judicial Magistrate, Court No. 2, Bareilly, shall be kept in
abeyance, provided the applicant deposits the amount as stated above.
After depositing the aforesaid amount, 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 :- 11.1.2010
shailesh