Court No. - 20 Case :- MISC. BENCH No. - 5206 of 2010 Petitioner :- Dr. Gyan Chandra & Others Respondent :- State Of U.P.,Thru. Secretary, Home & Others Petitioner Counsel :- Shiwa Kant Tiwari,G.S. Verma Respondent Counsel :- G.A.,C.B. Pandey Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar DIXIT,J.
Heard learned counsel for the petitioners, learned A.G.A. and perused the
record.
The submission of the learned counsel for the petitioners is that alleged
offences relate to matrimonial dispute between the petitioner no.1 and the
opposite party no.4. The dispute can be resolved between the parties through
Mediation and Conciliation Center of this Court. Learned counsel, therefore
requests that the matter may be referred to the Mediation and Conciliation
Center. Learned counsel for opposite party no.4 who is the complainant has
no objection rather he consents that the matter may be referred to the
Mediation and Conciliation Center and the parties will appear on 15.07.2010.
In view of the submission of the learned counsel for the petitioners the matter
is referred to the Mediation and Conciliation Center. The petitioner no.1 will
deposit an amount of Rs.10,000/- (Ten thousand only) within two weeks from
today. Out of the amount so deposited, Rs.7000/- will be paid to the opposite
party no.4 Dr. Ranjna and rest of the amount of Rs.3000/- will be paid in
favour of the Mediation and Conciliation Center of this Court.The matter is
referred to Mediation and Conciliation Center of this Court where petitioner
no.1 and opposite party no.4 will appear on 15.07.2010.
Till then no coercive measures will be taken by the Investigating Officer to
procure the attendance of the petitioners but they will cooperate in the
investigation, which will go on.
In case of non payment of the amount this order shall come to an end
automatically.
List in the week commencing 20th September, 2010.
Order Date :- 3.7.2010
PAL