Court No. - 55 Case :- APPLICATION U/S 482 No. - 881 of 2010 Petitioner :- Mustaq And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Ram Raj Pandey Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Heard learned counsel for the applicants and learned A.G.A. appearing for the
State and have perused the record.
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 of this Court, out of which 50%
shall be paid to the opposite party no.2 Smt. Gulista 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 29.4.2010.
Till the next date of listing, no coercive action shall be taken against the
applicants in Criminal Case No. 766 of 2008 State vs. Juber and others
(arising out of charge sheet no. 25 of 2008), under Sections 498A, 323, 504,
506 I.P.C., and section 3/4 D.P.Act, Police Station Baraut, District Baghpat
pending in the Court of Chief Judicial Magistrate, Baghpat.
After deposit of the amount aforesaid, notice shall be issued to the parties and
in the case the aforesaid amount is not deposited by the applicants within the
aforesaid period, the interim protection granted above shall automatically
stand vacated.
Order Date :- 18.1.2010
dps