Allahabad High Court High Court

Amar Vaish And Others vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Amar Vaish And Others vs State Of U.P. And Another on 19 January, 2010
Court No. - 55

Case :- APPLICATION U/S 482 No. - 816 of 2010

Petitioner :- Amar Vaish And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.K. Vaish
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Heard learned counsel for the applicants and learned A.G.A. appearing for the
State and have perused the record.

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 applicant shall deposit a sum of Rs. 10,000/- within two
weeks from today with the Mediation Centre of this Court, out of which 50%
shall be paid to the opposite party no.2 Smt. Vandana Gupta 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. Thereafter the case shall be listed
before appropriate Bench on 3.5.2010.

Till the next date of listing, no coercive action shall be taken against the
applicants in Criminal Case No. 14569 of 2009 (arising out of case crime no.
406 of 2009 under Sections 498A, 323, 504, 506 I.P.C. and section 3/4 Dowry
Prohibition Act, Police Station Chakeri, District Kanpur Nagar) pending in
the Court of Chief Metropolitan Magistrate, Kanpur Nagar.
After deposit of the amount aforesaid, notices shall be issued to the parties
and in the case the aforesaid amount is not deposited by the applicants within
the aforesaid period, the interim protection granted above shall automatically
stand vacated.

Order Date :- 19.1.2010
dps