Allahabad High Court High Court

Bal Karan Singh And Others vs State Of U.P. & Another on 22 July, 2010

Allahabad High Court
Bal Karan Singh And Others vs State Of U.P. & Another on 22 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 15196 of 2010

Petitioner :- Bal Karan Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.A.Khan
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. 10,000/- 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. Thereafter the case shall be listed
before appropriate Bench on 21.10.2010
Till the next date of listing, further proceedings against the applicants in
Criminal Case No.371 of 2009, under Sections 498A, 323, 504, 506, 324
I.P.C., and 3/4 D.P.Act, Police Station Nageena, District Bijnor, pending in
the Court learned Additional Chief Judicial Magistrate, Nageena, District
Bijnaur shall be kept in abeyance.

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 :- 22.7.2010
S.Ali