Allahabad High Court High Court

Mukesh Chauhan And Others vs State Of U.P.And Another on 18 January, 2010

Allahabad High Court
Mukesh Chauhan And Others vs State Of U.P.And Another on 18 January, 2010
Court No. - 55

Case :- APPLICATION U/S 482 No. - 1017 of 2010

Petitioner :- Mukesh Chauhan And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Mohd. Naushad Siddiqui
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Heard learned counsel for the applicants and learned A.G.A. appearing for the
State-respondents.

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. 10,000/- within two
weeks from today with the Mediation Centre. Fifty per cent of the said
amount 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 on 30.04.2010.

Till the next date of listing, no coercive action shall be taken against the
applicants in Criminal Case No. 178 of 2009, under Sections 498-A, 323, 504,
506 I.P.C., and 3/4 of Dowry Prohibition Act, Police Station: Sahabganj
District: Chandauli, pending in the Court of Judicial Magistrate, Chakia,
District: Chandauli.

After depositing the amount, aforesaid, 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 be vacated.

Order Date :- 18.1.2010
abHiShEk