Allahabad High Court High Court

Raj Kumar Chaubey And Others vs State Of U.P. & Another on 18 June, 2010

Allahabad High Court
Raj Kumar Chaubey And Others vs State Of U.P. & Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20930 of 2010

Petitioner :- Raj Kumar Chaubey And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- K.P.Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

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

The counsel for applicants states that it is a matrimonial dispute
and prays that the matter may be referred to the Mediation Centre.

It is directed that applicants shall deposit a sum of Rs.6,000/-
within a period of three weeks from today with Mediation and
Conciliation Centre. Out of the amount so deposited, opposite
party no.2 shall be given Rs.4,000/- for her to and fro journey and
Rs.2,000/- be deposited with the Mediation Centre.

Let this order be placed before the Registrar/ Incharge of
‘Allahabad High Court Mediation and Conciliation Centre’. The
Registrar/ Incharge of Mediation Centre shall fix a date and every
efforts shall be made for re-conciliation and complete the process
of mediation within three months from today. In the event effort is
not successful, the case will be listed after three months along with
report of conciliator.

Till the next date of listing, further proceedings in case no.790 of
2010 State Vs. Raj Kumar Chaubey and others under Sections
498-A
, 323, 504, 506 I.P.C. and 3/4 Dowry Prohibition Act, Police
Station Kotwali Fatehgarh, District Farrukhabad, shall remain
stayed.

Order Date :- 18.6.2010
rkg