Court No. - 52 Case :- APPLICATION U/S 482 No. - 20788 of 2009 Petitioner :- Tanvir Alam Respondent :- State Of U.P. And Another Petitioner Counsel :- Arvind Upadhyay Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
This Criminal Misc. Application under Section 482 Cr.P.C.
has been filed with the prayer to allow the present
application and stay the effect and operation of the order
dated 10.1.2008 passed by learned Chief Judicial
Magistrate, DistrictJaunpur in complaint case no. 6496 of
2008, (Nikhat Sultana Vs. Tanvir Alam), under Sections
498A, 323, 504, 506 IPC and ¾ D.P. Act, P.S. Kotwali,
DistrictJaunpur.
Heard learned counsel for the applicant, learned AGA and
perused the record.
Learned counsel for the applicant submitted that it is a
matrimonial dispute. The applicant is husband. He further
submitted that applicant no.1 (husband) was and is still
ready to keep her and want to settle the matter. He further
submitted that if notices issued and matter would be
referred to Mediation and Conciliation Centre High Court
Allahabad, there might be chances of compromise in
between the parties.
Issue notice to opposite party no. 2 returnable at an early
date. If a draft for sum of Rs. 1000/ (one thousand) is
deposited with the Registry of the Court in favour of Mediation and
Conciliation Centre High Court, Allahabad and further a draft of
Rs. 5,000/ (five thousand) in favour of opposite party no. 2
Nikhat Sultana within a period of two weeks, the matter will
be referred to Mediation Centre, High Court, Allahabad. The
aforesaid draft in the name of opposite party no. 2 will be
handed over to her on her first appearance. If she fails to
appear the draft shall be returned to the applicant on his
counsel.
Till the next date of listing, further proceeding in complaint
case no. 6496 of 2008, (Nikhat Sultana Vs. Tanvir Alam),
under Sections 498A, 323, 504, 506 IPC and ¾ D.P. Act,
P.S. Kotwali, DistrictJaunpur, shall remain stayed.
However, if the aforesaid draft is not deposited the interim
order granted earlier shall automatically stand vacated.
List on 15th March, 2010, before the regular court with report
of the Mediation Centre, if any.
Order Date :- 6.1.2010
ANT