Allahabad High Court High Court

Nanhe Lal & Others vs State Of U.P. & Another on 2 August, 2010

Allahabad High Court
Nanhe Lal & Others vs State Of U.P. & Another on 2 August, 2010
Court No. - 49

Case :- CRIMINAL MISC. WRIT PETITION No. - 1471 of 2007

Petitioner :- Nanhe Lal & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.P. Sharma
Respondent Counsel :- Govt. Advocate,A.N. Mishra,Neeraj Mishra

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioners and learned counsel for the
respondent No. 2.

It is submitted by learned counsel for the petitioners that the present matter
relates to a matrimonial dispute between husband and wife and their family
members, the said matter can be well considered by Mediation Centre of this
Court.

Learned counsel for the parties agree that the matter may be referred to 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 two months.
List this case after two months.

Order Date :- 2.8.2010
Sunil Kr Tiwari