Court No. - 7 Case :- APPLICATION U/S 482 No. - 20777 of 2010 Petitioner :- Dheeraj Raghav And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Ravindra Sharma Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicants and learned AGA for the State.
Learned counsel for the applicant states that it is a matrimonial dispute and
prays that the matter may be referred to the Mediation Centre.
It is directed that the applicants shall deposit a sum of Rs. 5,000/- 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. 3000/-
for her to and fro journey and Rs. 2000/- be deposited with the Mediation
Centre.
Let this order be placed before the Registrar/ in-charge of ‘Allahabad High
Court Mediation and Conciliation Centre’. The Registrar/ in charge of the
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, the effort is not successful, the case will be listed after
three months, along with report of conciliator.
Till the next date of listing, further proceedings of the Complaint Case No.
238 of 2010 (Mamtesh Kumari Vs. Harpal Singh and others), under Sections
498-A, 324 IPC and 3/4 D. P. Act, Police Station Bahajoi, District Moradabad
pending in the Court of Additional Chief Judicial Magistrate, Chandausi,
Moradabad shall remain stayed provided the applicants appear on each and
every day before the Mediation Centre without fail and also pays Rs. 2000/-
on each date to opposite party no. 2 for her to and fro journey.
In the event of default, this interim order shall stand automatically vacated.
Order Date :- 18.6.2010
vinay