Allahabad High Court High Court

Arvind Sharma And Another vs State Of U.P. And Another on 25 January, 2010

Allahabad High Court
Arvind Sharma And Another vs State Of U.P. And Another on 25 January, 2010
Court No. - 50
Case :- CRIMINAL MISC. WRIT PETITION No. - 26320 of 2009
Petitioner :- Arvind Sharma And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Arun K. Singh I
Respondent Counsel :- Govt. Advocate
Hon'ble Mrs. Poonam Srivastav,J.

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

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

It is directed that the petitioners 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. 3,000/- 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 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 in Case No. 1185
of 2006-State Vs. Shashank Sharma and others, under Sections
323, 504, 498-A, I.P.C. and section 3/4 Dowry Prohibition Act,
Police Station Sadar Bazar district Shahjahanpur, pending in the
Court of Chief Judicial Magistrate, Shahjahanpur, shall remain
stayed. In the event petitioners fail to appear before Mediation
Centre on the first fixed in the case, this interim order shall stand
automatically vacated.

Order Date :- 25.1.2010

Iss