Allahabad High Court High Court

Lallan Chauhan And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Lallan Chauhan And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 705 of 2009

Petitioner :- Lallan Chauhan And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Deshraj Singh Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the revisionists and learned A.G.A. for
the State.

Learned counsel for the revisionists states that it is a matrimonial
dispute and prays that the matter may be referred to the Mediation
Centre.

It is directed that revisionists shall deposit a sum of Rs. 6,000/-
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. 4,000/- for her to and fro journey and
Rs. 2,000/- be deposited with the Mediation Centre.

Let this order be placed before the Registrar/Incharge of
‘Allahabad High Court Mediation and Conciliation Centre’. The
Registrar/Incharge of 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 effort is
not successful, the case will be listed after three months along with
report of conciliator.

The objection regarding delay in filing the revision can also be
raised before the Mediation and Conciliation Centre’.

Till the next date of listing, operation of the order dated 6.11.2008
passed by Additional Chief Judicial Magistrate 1st Ballia, in
Complaint case no. 729 of 2008-Prabhawati Vs. Lallan and others)
and order dated 13.11.2009 issuing non-bailable warrant, shall
remain stayed.

It is made clear that in the event the revisionists fail to appear on
first date fixed by the Mediation and Conciliation Centre’ This
interim order shall automatically stand discharged.

Order Date :- 12.1.2010
Iss