Court No. - 49 Case :- APPLICATION U/S 482 No. - 34040 of 2009 Petitioner :- Naseem Ahmad Respondent :- State Of U.P.And Another Petitioner Counsel :- Raj Bahadur Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and the learned AGA for the State-
respondents.
It has been contended on behalf of the applicant that the present matter is
matrimonial matter and the same can be well considered by the Mediation and
Conciliation Centre of this Court.
It is directed that the applicant shall deposit a sum of Rs.8,000/- within two
weeks from today with the Mediation and Conciliation Center of which 50%
shall be paid to the opposite party No.2 for appearance before the Mediation
Centre.
The matter is remitted to the Mediation Centre with the direction that the
same may be decided after giving notices to both the parties.
It is directed that the Mediation Centre shall decide the matter expeditiously
preferably within a period of four months. Thereafter the case shall be listed
before this Court on 12th April, 2010.
Till the next date of listing, further proceedings against the applicants in case
no. 339 of 2008 in case crime no. 1144/07, under Sections 498-A, 323, 354,
392, 365, 504 and 506 IPC, and 3/4 Dowry Prohibition Act, PS Kotwali,
District Santravi das nagar pending before the Chief Judicial Magistrate,
Bhadohi-Gyanpur, shall be kept in abeyance, provided the applicant deposits
the amount as stated above.
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 be vacated.
Order Date :- 11.1.2010
shailesh