Allahabad High Court High Court

Ravi @ Priyanshu vs State Of U.P. on 6 January, 2010

Allahabad High Court
Ravi @ Priyanshu vs State Of U.P. on 6 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 2305 of 2009

Petitioner :- Ravi @ Priyanshu
Respondent :- State Of U.P.
Petitioner Counsel :- Piyush Kumar Singh
Respondent Counsel :- Govt. Advocate,Shafat Ullah Khan

Hon'ble Alok K. Singh,J.

In furtherance of this Court’s previous order dated 02.07.2009 wherein it has
been observed that this matter deserves to be referred to Mediation and
Conciliation Center of this Court, after seeking consent of the opposite
parties, appearance has been put in on behalf of both the opposite parties nos.
2 & 3 through their counsel.

Opposite party no. 2 happens to be wife whereas opposite party no. 3 is her
father, the complainant. Both of them are being represented through their
counsel, who gives consent on their behalf for this matter being referred to the
Mediation and Conciliation Center. Accordingly, this matter is referred to
Mediation and Conciliation Center of this Court through Registrar.

List this case after two months awaiting the report from the Mediation
Center.

Order Date :- 6.1.2010
ML/-