Court No. - 5 Case :- CRIMINAL REVISION No. - 2218 of 2010 Petitioner :- Prabhat @ Prashant Kumar Tiwari Respondent :- State Of U.P. & Another Petitioner Counsel :- Sharawan Kumar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the revisionist and learned A.G.A. for the State.
It is submitted by learned counsel for the revisionist 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 revisionist shall deposit a sum of Rs. 10,000/- within two
weeks from today with the Mediation Centre of which 50% shall be paid to
the opposite party no.1 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
on 28.09.2010
Till the next date of listing, further proceedings against the revisionist in Case
No. 6183 of 2008, under Sections 12, 17, 16, and 19 of Protection of Women
from Domestic Violence Act, 2005, pending in the Court learned Chief
Judicial Magistrate, Room No. 17, District Deoria.
After depositing the amount, aforesaid, notice shall be issued to the concerned
parties and in the case the aforesaid amount is not deposited within the
aforesaid period, the interim protection granted above shall automatically be
vacated.
Order Date :- 15.6.2010
P