Allahabad High Court High Court

Mamta And Others vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Mamta And Others vs State Of U.P. And Another on 21 January, 2010
Court No. - 55

Case :- APPLICATION U/S 482 No. - 1003 of 2010

Petitioner :- Mamta And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- B.S.Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

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

It is submitted by learned counsel for the applicants that the present matter
relates to a matrimonial dispute between husband and wife and the said matter
can be well considered by Mediation Centre of this Court.

It is directed that applicants shall deposit a sum of Rs. 10,000/- within two
weeks from today with the Mediation Centre. Fifty per cent of the said
amount 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 same
may be decided after giving notices to both the parties.

It is directed that Mediation Centre shall decide the matter expeditiously
preferably within a period of three months. Thereafter the case shall be listed
before appropriate Bench on 03.05.2010.

Till the next date of listing, no coercive action shall be taken against the
applicants in Case No. 727 of 2008, under Sections 498-A, 323, 504 I.P.C.,
and 3/4 of Dowry Prohibition Act, Police Station: Mirzamurad, District:
Varanasi, pending in the Court of 1st Chief Judicial Magistrate, Varanasi.

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 :- 21.1.2010
abHiShEk