Allahabad High Court High Court

Gajadhar vs State Of U.P. & Another on 28 July, 2010

Allahabad High Court
Gajadhar vs State Of U.P. & Another on 28 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23723 of 2010

Petitioner :- Gajadhar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Shashi Shekhar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The dispute seems to be between husband and wife. Having gone through the record, I prima
facie find that the parties should be given a chance to settle their differences on their own terms
through the process of mediation and conciliation.

Let this order be placed before the Registrar/Incharge of ‘Allahabad High Court Mediation and
Conciliation Centre’. The Registrar/Incharge of the Mediation Centre will issue notices to both
the parties fixing a date for their personal appearances at the centre before the mediator by the
Organizing Secretary of the Mediation Centre.

Mediator/Conciliator is allowed three months’ time to find a possible solution of disputes
between the parties.

The case will be listed before the appropriate Bench in week commencing 22.11.2010 along with
the report of conciliator.

The applicants are directed to deposit Rs. 10,000/- at the Mediation Centre within two weeks for
the expenses to be borne by respondent no. 2.

The applicants undertake to appear at the Mediation Centre on every date fixed for mediation.
Meanwhile, further proceedings of Complaint Case No. 1001 of 2009, Madhumala versus
Gajadhar, under Section 406 I.P.C., P.S. Magorra, District Mathura shall remain stayed.
In case of default in deposit of Rs. 10,000/- or to appear before the Mediation Centre on the date
fixed, whichever is earlier the stay order shall stand automatically vacated.
The report of the Mediation Centre will include a note about the deposit of Rs. 10,000/- and
appearances of the applicants on the date fixed at the Mediation Centre.
Order Date :- 28.7.2010
F.H.