Court No. - 50 Case :- CRIMINAL REVISION No. - 19 of 2010 Petitioner :- Bahar Husain & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Vivek Prakash Mishra Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisionists and learned A.G.A. for the
State.
The counsel for 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.8,000/-
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.6000/- 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 two months from today. In the event effort is
not successful, the case will be listed after two months along with
report of conciliator.
Order Date :- 6.1.2010
rkg