Allahabad High Court High Court

Neeraj Kumar Sharma And Others vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Neeraj Kumar Sharma And Others vs State Of U.P. & Another on 19 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23161 of 2010

Petitioner :- Neeraj Kumar Sharma And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Samit Gopal
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Supplementary affidavit has been filed today in Court, which is taken on record.

Heard learned counsel for the applicants and learned A.G.A.

It is informed that though the trial is hold but subsequent development is that the wife is
remarried and her 125 Cr.P.C. application has already been dismissed on 17.3.2008 by
Principal Judge Family Court, Agra. Learned counsel for the applicants invited the decree
passed in Marriage Petition No. 228 of 2006 dated 17.3.2008, which also indicate that a divorce
has taken place.

In such a view, I consider it appropriate to relegate both the parties in a mediatory proceeding.

Let this order be placed before the Registrar/Incharge of ‘Allahabad High Court Mediation and
Conciliation Centre’. The Registrar/Incharge of the Mediation Centre will issue notices to both
the parties fixing a date for their personal appearances at the centre before the mediator
nominated by the Organizing Secretary of the Mediation Centre.
Mediator/Conciliator is allowed three month’s time to find a possible solution of disputes
between the parties.

The case will be listed before the appropriate Bench in week commencing 8.11.2010 along with
the report of conciliator.

The applicants are directed to deposit Rs. 10,000/- at the Mediation Centre within two weeks
for the expenses to be borne by respondent no. 2.

The applicants undertakes to appear at the Mediation Centre on every date fixed for mediation.
Meanwhile, further proceedings of Criminal Case No. 890/2004 (State Vs. Devki Nandan and
others), under Sections 498-A, 504, 506 I.P.C. and 3/4 D.P. Act, P.S. Malpura, District Agra
pending in the Court of J.M.-I, Court No. 39, Agra shall remain stayed.
In case of default in deposit of Rs. 10,000/- or to appear before the Mediation Centre on the
date fixed, whichever is earlier the stay order shall stand automatically vacated.
The report of the Mediation Centre will include a note about the deposit of Rs. 10,000/- and
appearances of the applicants on the date fixed at the Mediation Centre.
Order Date :- 19.7.2010
AKG/-