Court No. - 40 Case :- APPLICATION U/S 482 No. - 21380 of 2010 Petitioner :- Maqsood And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- M. A. Siddiqui Respondent Counsel :- Govt Advocate Hon'ble Virendra Singh,J.
Heard learned counsel for the applicants and learned A.G.A for the
State.
Learned counsel for the applicants 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.
After having and gone through the entire facts and circumstances on
record in the light of the contention of the learned counsel for the
petitioner, I do find it expedient that the parties should be given an
opportunity to arrive on a compromise, therefore, it is directed that
the applicants shall deposit a sum of Rs. 8,000/- within one month
from today with the Mediation Centre of which 75% shall be paid
to the private opposite party for appearance before the Mediation
Centre.
The matter is hereby remitted to the Mediation Centre of this Court
with the direction that the same may be decided after giving notice
to both the parties.
It is directed that the Mediation Centre shall decide the matter
expeditiously, preferably within a period of two months. Thereafter,
the case shall be listed before the appropriate Bench on 30th August,
2010.
Till the next date of listing, further proceedings of Criminal Case
No. 193 of 2010 (Afsana Khatoon Vs. Maqsood and others) u/s
498A IPC and section 4 of the Dowry Prohibition Act, pending in
the Court of Ist Additional Civil Judge (J.D.), shall be kept in
abeyance. 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 stand vacated.
Order Date :- 22.6.2010
MTA