Allahabad High Court High Court

Dinesh Kumar Vishawkarma And … vs State Of U.P. And Another on 24 June, 2010

Allahabad High Court
Dinesh Kumar Vishawkarma And … vs State Of U.P. And Another on 24 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21506 of 2010

Petitioner :- Dinesh Kumar Vishawkarma And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Shashi Dhar Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the applicant and 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. After having gone through the entire facts and
circumstances on record in the light of the contention of the learned counsel
for the applicant, I do find it expedient that the parties should be given an
opportunity to arrive on a compromise therefore, it is directed that the
petitioners shall deposit a sum of Rs. 6,000/- within two weeks from today
with the Mediation Centre of which 75% shall be paid to the private opposite
party for appearance before the Mediation Centre.

The matter is hereby remitted to the Mediation Centre of this Court with the
direction that the same may be decided after giving notice to both the parties.

It is directed that the Mediation Centre shall decide the matter expeditiously,
preferably within a period of two months. Thereafter, the case shall be listed
before the appropriate Bench on 30.8.2010.

Till the next date of listing, further proceedings of complaint Case No. 3305
of 2010 under Section 498-A, 323, 504, 506 I.P.C. and 3/4 D.P.Act pending
in the Court of learned A.C.J.M.-III, Jaunpur shall be kept in babeyance. After
depositing the aforesaid amount, 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 stand vacated.

Order Date :- 24.6.2010
Naresh