Court No. - 49 Case :- APPLICATION U/S 482 No. - 34425 of 2009 Petitioner :- Chandra Pal Respondent :- State Of U.P.And Another Petitioner Counsel :- D.K. Pandey Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Connect with Criminal Misc. Application No. 34431 of 2009.
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. 5000/- 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 22.04.2010.
Till the next date of listing, no coercive action shall be taken against the
applicants in Complaint Case No. 6702 of 2009, under Section 406 I.P.C.,
Police Station Kotwali Dehat, District Saharanpur, pending in the Court
learned Additional Chief Judicial Magistrate, Ist, District Saharanpur.
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 :- 22.1.2010
S.Ali