Court No. - 4 Case :- TRANSFER APPLICATION (CIVIL) No. - 21 of 2010 Petitioner :- Smt. Kanti Devi Respondent :- Civil Judge And Another
Petitioner Counsel :- Shrawan Kumar Dubey
Hon’ble Krishna Murari, J.
Heard learned counsel for the parties.
By means of this petition, the petitioner seeks transfer of H.M.P.
No. 300 of 2009 from the court of District Firozabad to any other
neighbouring district.
The dispute is between husband and wife. It would be appropriate
to give both the parties a chance to settle the dispute and their
difference by resorting to the proceeding of reconciliation and
mediation.
Let the record of this case be put up before the Registrar,
Reconciliation/Mediation Centre, High Court, Allahabad who will
issue notice to both the parties fixing a date to personally appear
before him and will then refer the matter for reconciliatory
proceedings.
The conciliator is allowed three months’ time to go into the
conciliatory proceedings between the parties.
The case be listed before the appropriate Court in the 3rd week of
April 2010.
Considering the facts and circumstances, till the next date of
listing, further proceedings in H.M.P. No. 300 of 2009 shall remain
stayed.
21.01.2010
VKS/ T.A. 21/10