Allahabad High Court High Court

Neeraj Maheshwari And Others vs State Of U.P. And Another on 18 January, 2010

Allahabad High Court
Neeraj Maheshwari And Others vs State Of U.P. And Another on 18 January, 2010
Court No. - 42

Case :- APPLICATION U/S 482 No. - 32958 of 2009

Petitioner :- Neeraj Maheshwari And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.P. Tiwari
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. 8000/-
with the Mediation Center of the High Court within three weeks from today.
Out of this amount Rs. 5000/- shall be paid to the opposite party No. 2 on her
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 preferably within a period of three months. Thereafter, the
case will be listed before the appropriate Bench on 19.4.2010, 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 case No. 5896 of 2009 (Crime No. 496 of 2009) State
VS. Neeraj Maheshwari and others under Section 498A I.P.C. and Section 3/4
Dowry Prohibition Act, P.S. C.B. Ganj, District Bareilly pending in the court
of A.C.J.M. IIIrd, Bareilly, 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 :- 18.1.2010
Naresh