Allahabad High Court High Court

Mohsin vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Mohsin vs State Of U.P. And Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21078 of 2010

Petitioner :- Mohsin
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sushil Kumar Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State.

Learned counsel for the applicant states that it is a matrimonial
dispute and prays that the matter may be referred to the Mediation
Centre.

It is directed that the applicants shall deposit a sum of Rs.6000/-
within a period of three weeks from today with Mediation and
Conciliation Centre. Out of the amount so deposited, opposite
party no. 2 shall be given Rs.4000/- for her to and fro journey and
Rs.2000/- be deposited with the Mediation Centre.

Let this order be placed before the Registrar/Incharge of
“Allahabad High Court Mediation and Conciliation Centre”. The
Registrar/Incharge of the Mediation Centre, shall fix a date and
every efforts shall be made for re-conciliation and complete the
process of mediation within three months from today. In the event,
the effort is not successful, the case will be listed after three
months, along with report of conciliator.

Till the next date of listing, further proceedings in Case No. 3597/9
of 2010-State Vs. Mohsin, arising out of case Crime No. 227-C of
2009, under Sections 498-A, 323, 506 I.P.C. and Section 3/4
Dowry Prohibition Act, Police Station Kotwali City, District
Muzaffar Nagar, pending int he court of Chief Judicial Magistrate,
Muzaffar Nagar, shall remain stayed.

Order Date :- 18.6.2010
Rmk.