Court No. - 45 Case :- APPLICATION U/S 482 No. - 20372 of 2010 Petitioner :- Chhutkunnu Siddiqui & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Rohit Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants and the learned A.G.A. for the State.
Learned counsel for the applicant has submitted that the present matter is a
matrimonial matter and the said matter can be well considered by the
Mediation Centre of this Court. It is further contended that there are chances
of reconciliation between the husband and wife, therefore, the matter may be
referred to the Mediation Centre.
It is directed that the applicant 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 the
same may be decided after giving notices to both the parties.
It is directed that the Mediation Centre shall decide the matter expeditiously
preferably within a period of four months. Thereafter the case shall be listed
before the appropriate Bench on 26.10.2010.
Till the next date of listing, further proceedings of case no. 1812 of 2009
under Section 498-A, 504, 506 IPC and Section ¾ Dowry Prohibition Act,
P.S. Mahila Thana, District Kanpur Nagar shall be kept in abeyance.
After depositing the amount, aforesaid, notice shall be issued to the parties
and in case the aforesaid amount is not deposited within the aforesaid period,
the interim protection granted above shall automatically be vacated.
Order Date :- 29.7.2010
yachna