Court No. - 7 Case :- APPLICATION U/S 482 No. - 21049 of 2010 Petitioner :- Pankaj Garg Respondent :- State Of U.P. And Another Petitioner Counsel :- Satyendra Narayan Singh,Jagdish Prasad Mishra Respondent Counsel :- Govt Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA 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 applicant shall deposit a sum of Rs. 8,000/- 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. 5000/-
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 Conciliation 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, further proceeding of case no. 609 of 2006 ( Smt.
Kanika Garg Vs. Pankaj Garg) under Sections 125 Cr.P.C. pending in the
Family Court, Meerut shall remain stayed provided the applicant 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
SR