Court No. - 7 Case :- APPLICATION U/S 482 No. - 20761 of 2010 Petitioner :- Mahesh Chand Sharma And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- S.M.G.Asghar Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicants and learned A.G.A. for
the State.
Learned counsel for the applicants states that it is a matrimonial
dispute and prays that the matter may be referred to the Mediation
Centre.
It is directed that the applicants shall deposit a sum of Rs. 6,000/-
within a period of three weeks from today with Mediation and
Conciliation Centre. Out of the amount so deposited, opposite
party no. 2 shall be given Rs. 4,000/- for his to and fro journey and
Rs. 2,000/- be deposited with the Mediation Centre.
Let this order be placed before the Registrar/ Incharge of
‘Allahabad High Court Mediation and Conciliation Centre’. The
Registrar/ Incharge of the Mediation Centre, shall fix a date and
every efforts shall be made for re-conciliation and complete the
process of mediation within three months from today. In the event,
the effort is not successful, the case will be listed after three
months, along with report of conciliator.
Till the next date of listing, further proceedings in Criminal Case
No. 2407 of 2010-State Vs. Mahesh Chand Sharma and others,
under Sections 498A, 323, 506 I.P.C. and Section 3/4 Dowry
Prohibition Act, Police Station Mahila Thana, Noida, District
Gautam Budh Nagar, pending in the court of Ist Additional
Judicial Magistrate, Gautam Budh Nagar, shall remain stayed.
Order Date :- 15.6.2010
Rmk.