Allahabad High Court High Court

Smt. Ramsha Zubair vs State Of U.P. & Others on 10 August, 2010

Allahabad High Court
Smt. Ramsha Zubair vs State Of U.P. & Others on 10 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25125 of 2010

Petitioner :- Smt. Ramsha Zubair
Respondent :- State Of U.P. & Others
Petitioner Counsel :- T.R.Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and Sri Akhil Kumar Sharma for the
respondent nos.2 to 5.

It is submitted by the learned counsel for the petitioner that the present matter
relates to a matrimonial dispute between husband and wife and their family
members, the said matter can be well considered by the Mediation Centre of
this Court.

Learned counsel for the parties agree that the matter may be referred to the
Mediation Centre.

The matter is remitted to the Mediation Centre with the direction that the
same may be decided after giving notice to both the parties /

It is directed that Mediation Centre shall decide the matter expeditiously
preferably within a period of two months List this case on 12.10.2010.

Till the next date of listing no coercive measure shall be taken against the
applicant in Case Crime No.39 of 2009, under Sections 498A,323,504,506
IPC and 3/4 Dowory Prohibition Act, Police Station Gunj, District Rampur,

Order Date :- 10.8.2010
cps/Sunil Kr. Tiwari.