Allahabad High Court High Court

Raghuveer Singh Yadav And Others vs State Of U.P. & Others on 9 August, 2010

Allahabad High Court
Raghuveer Singh Yadav And Others vs State Of U.P. & Others on 9 August, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 26657 of 2010

Petitioner :- Raghuveer Singh Yadav And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ramesh Kumar Ojah
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.
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 which 50% 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 08.11.2010.

Till the next date of listing, further proceedings against the applicants in Case
No. 1207 of 2009, under Sections 406, 323, 504, 506 I.P.C., Police Station
Jagdishpura, District Agra, pending in the Court learned Additional Chief
Judicial Magistrate, 2nd, District Agra, shall be kept in abeyance.
After depositing the amount, aforesaid, notice shall be issued to the 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 :- 9.8.2010

S.Ali