Allahabad High Court High Court

Sanjiv Singh And Another vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Sanjiv Singh And Another vs State Of U.P. & Another on 15 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 19709 of 2010

Petitioner :- Sanjiv Singh And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- A.P.Tewari,S.S.Tripathi
Respondent Counsel :- Govt. Adovcate

Hon'ble Rajesh Dayal Khare,J.

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

Learned counsel for the applicants has submitted that the present matter is a
matrimonial matter and the said matter can be well considered by the
Mediation Centre of this Court, therefore, the matter may be referred to the
Mediation Centre.

It is directed that the applicants shall deposit a sum of Rs. 8,000/- within two
weeks from today with the Mediation Centre 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 the appropriate Bench on 28.9.2010.

Till the next date of listing, further proceedings of complaint case no. 1 of
2009 (Rinki Singh Vs. Sanjeev Singh & others) under Section 12, Domestic
Violence of Women Protection Act, 2005, P.S. Badhalganj, District
Gorakhpur shall be kept in abeyance.

After depositing the amount, aforesaid, 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 :- 15.6.2010
F.H.