Court No. - 45 Case :- APPLICATION U/S 482 No. - 20173 of 2010 Petitioner :- Anirudha Pratap Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Ajay Sengar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare, J.
Heard learned counsel for the applicant and the learned AGA 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 and Conciliation Centre of this Court. It is further contended that
there are chances of reconciliation between the husband and wife, therefore,
the matter may be referred to the Mediation Centre.
It is directed that the applicant shall deposit a sum of Rs.10,000/- within three
weeks from today with the Mediation and Conciliation 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 Court on 25.10.2010.
Till the next date of listing, further proceedings against the applicants in
Criminal Case No.3558 of 2009 (State Vs. Anirudh Pratap Singh), under
Sections 498-A, 323, 504, 506 IPC and ¾ of Dowry Prohibition Act, pending
before the Chief Judicial Magistrate, Orail District Jalaun, shall be kept in
abeyance, provided the applicant deposits the amount as stated above.
After depositing the aforesaid amount, 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 :- 27.7.2010
Hasnain