Allahabad High Court High Court

Rajesh Verma vs State Of U.P. & Another on 6 August, 2010

Allahabad High Court
Rajesh Verma vs State Of U.P. & Another on 6 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25181 of 2010

Petitioner :- Rajesh Verma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.S.Rajput
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

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

It is submitted by learned counsel for the applicant 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 applicant shall deposit a sum of Rs. 5000 /- within three
weeks from today with the Mediation Centre of which 75% 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. List thereafter.
Till the next date of listing, no coercive action shall be taken against the
applicant in Case No. 3242 of 2009, Case Crime No. 01 of 2009 under
Sections 498-A, 323 I.P.C., and 3/4 D.P.Act, Police Station Mahila Thane
District Aligarh pending in the Court learned Chief Judicial Magistrate,
Aligarh.

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 :- 6.8.2010
YK