Court No. - 52 Case :- APPLICATION U/S 482 No. - 14205 of 2010 Petitioner :- Sarvjeet Kaur Alias Chhindo Respondent :- State Of U.P And Others Petitioner Counsel :- Amit Daga Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicants, learned AGA for the State and
perused the record.
It is matrimonial dispute. Learned counsel for the applicants submitted that
due to family dispute opposite party no.2 wife of applicant no.2 left the
matrimonial house. Subsequently, applicant went to house of his in-laws to
bring her but she refused to return, thereafter, on the basis of false allegation
first information report was lodged. He further submitted that if the matter
will be referred to Mediation and Conciliation Centre then there is chances of
compromise in between the parties.
Issue notice to opposite party no. 2 returnable at an early date. If a draft for a
sum of Rs.10,000/- (ten thousand) is deposited with the Registry of the High
Court in favour of opposite party no.2, Smt. Parvinder Kaur within a period of
three weeks, the matter will be referred to Mediation Centre. The aforesaid
draft, which is in the name of opposite party no.2 shall be handed over to her
on her first appearance. If she fails to appear the aforesaid draft shall be
returned to applicant within period of validity.
List on 10.8.2010 before the appropriate Court with report of the Mediation
Centre, if any.
Till the next date of listing, further proceedings of Criminal Case
No.706/9/2010, under Sections 498-A, 323, 307, 504 IPC and Section 3/4
Dowry Prohibition Act, P.S. Ramraj, District Muzaffarnagar shall remain
stayed.
If the amount is not deposited within aforesaid period the aforesaid interim
order shall automatically stand vacated.
Order Date :- 10.5.2010
Pramod