Allahabad High Court High Court

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

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

Case :- APPLICATION U/S 482 No. - 21028 of 2010

Petitioner :- Dharamveer And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Gaya Prasad Pal
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastava,J.

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

Learned counsel for the applicants submits that it is matrimonial dispute and
prays that the matter may be referred to the Mediation Centre.

It is directed that 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. 3000/- for her to
and fro journey and Rs.3000/- be deposited with the Mediation Centre.

Let this order be placed before the Registrar/ in charge of ‘Allahabad High
Court Mediation and Consolidation Centre’. The Registrar/ in charge 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, non-bailable warrant issued against the applicants
shall be kept in abeyance and proceeding of case No.254/2009 as well as
order dated 12.05.2010 passed by Judicial Magistrate, Firozabad, arising out
of case Crime No.1 of 2008 under Sections 498A, 323, 504 506 I.P.C. and 3/4
Dowry Prohibition Act, Police Station Makkanpur, District Firozabad shall
remain stayed provided the applicants appears on each and every day before
the Mediation Centre without fail and also pays Rs. 2000/- on each date to
opposite party No.2 for her to and fro journey. In the even of default, this
interim order shall stand automatically vacated and the opposite party will be
at liberty to make recovery of arrears of maintenance.

Order Date :- 18.6.2010
Pr/-