Allahabad High Court High Court

Chandra Veer And Others vs State Of U.P. And Another on 7 January, 2010

Allahabad High Court
Chandra Veer And Others vs State Of U.P. And Another on 7 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 33871 of 2009
Petitioner :- Chandra Veer And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ankur Goyal,Vishal Agrawal
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.
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. 5,000/- 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 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.

Till the next date of listing, no coercive action shall be taken against the
applicants in Complaint Case No. 925 of 2009 (Manju Vs. Chandra Veer and
others) under Sections 498A I.P.C. read with section 3/4 D.P. Act, Police
Station Hathras Junction, District Hathras, pending in the Court learned IInd
Additional Chief Judicial Magistrate/ Judicial Magistrate, Hathras.
After depositing the amount, aforesaid, notice shall be issued to the parties
and in the case the aforesaid amount is not deposited within the aforesaid
period, the interim protection granted above shall automatically be vacated.
Order Date :- 7.1.2010
Salim