Allahabad High Court High Court

Smt. Meena & Others vs State Of U.P. & Another on 21 January, 2010

Allahabad High Court
Smt. Meena & Others vs State Of U.P. & Another on 21 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 235 of 2010

Petitioner :- Smt. Meena & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhaker Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Shri B.B. Upadhyay filed memo of appearance on behalf of
respondent No.2.

Heard learned counsel for the parties.

Learned counsel for the revisionists state that it is a matrimonial
dispute and prays that the matter may be referred to the Mediation
Centre.

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

Till the next date of listing, operation of the impugned summoning
order dated 09.11.2009 passed by Special C.J.M., Agra in Case
No. 1219 of 2008 Anurag Agrawal Vs Smt. Meena and others
under sections 406 and 506 I.P.C. shall remain stayed. In the event
revisionist fails to appear before Mediation centre on the first date,
the interim order shall stand automatically vacated.

Order Date :- 21.1.2010
S.A.A.Rizvi