Court No. - 54 Case :- APPLICATION U/S 482 No. - 15023 of 2010 Petitioner :- Firoz And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- P.C.Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
The dispute seems to be between husband and wife. Having gone through the
record, I prima facie find that the parties should be given a chance to settle
their differences on their own terms through the process of mediation and
conciliation.
Let this order be placed before the Registrar/Incharge of ‘Allahabad High
Court Mediation and Conciliation Centre’. The Registrar/Incharge of the
Mediation Centre will issue notices to both the parties fixing a date for their
personal appearances at the centre before the mediator nominated by the
Organizing Secretary of the Mediation Centre.
Mediator/Conciliator is allowed three month’s time to find a possible solution
of disputes between the parties.
The case will be listed before the appropriate Bench in the week commencing
29.11.2010 along with the report of conciliator.
The applicants are directed to deposit Rs. 10,000/- at the Mediation Centre
within two weeks for the expenses to be borne by respondent no. 2.
The applicants undertakes to appear at the Mediation Centre on every date
fixed for mediation.
Meanwhile, further proceedings of Case No. 1040/08, (C.C. No. 1 of 2008)
u/s 498-A 323, 504, 506 IPC and section 3/4 of D.P. Act, P.S. Belghat, district
Gorakhpur, shall remain stayed.
In case of default to deposit Rs. 10,000/- or to appear before the Mediation
Centre on the date fixed, whichever is earlier the stay order shall stand
automatically vacated.
The report of the Mediation Centre will include a note about the deposit of Rs.
10000/- and appearances of the applicant on the date fixed at the Mediation
Centre.
Order Date :- 5.8.2010
SKS