Allahabad High Court High Court

Dharamveer & Others vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Dharamveer & Others vs State Of U.P. & Another on 15 June, 2010
Court No. - 6

Case :- APPLICATION U/S 482 No. - 20441 of 2010

Petitioner :- Dharamveer & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Umendra Kumar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,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. 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.

Till the next date of listing, no coercive action shall be taken against the
applicants in Complaint Case No. 5620 of 2009, under Sections 498A, 323 ,
504, 506 I.P.C., Police Station Fareedpur, District Bareilly, pending in the
Court learned A.C.J.M., Bareilly.

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 :- 15.6.2010
RK/-