Allahabad High Court High Court

Mohd. Arshad And Others vs State Of U.P. & Another on 5 August, 2010

Allahabad High Court
Mohd. Arshad And Others vs State Of U.P. & Another on 5 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25036 of 2010

Petitioner :- Mohd. Arshad And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vijay Mahendra
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
matter relates to a dispute between husband and wife and their
family members, the said matter can well be resolved 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, 75% of
which shall be paid to the opposite party no. 2 towards expenses
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 Mediation Centre shall decide the matter
expeditiously preferably within a period of three months.
List this case after three months.

Till the next date of listing, no coercive action shall be taken
against the applicants in Case No. 12230 of 2008; State Versus
Arshad and others, under Sections-498-A, 323, 504, 506 and
406 IPC and Section- 3 / 4 of Dowry Prohibition Act, P.S.-
Mahila Thana, District -Meerut, pending in the Court of Chief
Judicial Magistrate, Meerut.

After depositing the aforesaid amount, 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 stand vacated.

Order Date :- 5.8.2010
HR