Allahabad High Court High Court

Smt. Sukali And Others vs State Of U.P. Thru. Prin. Secy. … on 2 July, 2010

Allahabad High Court
Smt. Sukali And Others vs State Of U.P. Thru. Prin. Secy. … on 2 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 2626 of 2010

Petitioner :- Smt. Sukali And Others
Respondent :- State Of U.P. Thru. Prin. Secy. Home And Another
Petitioner Counsel :- Nadeem Murtaza,Krishna Kumar Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

Heard learned counsel for the petitioners, learned A.G.A. and perused the
material placed on record.

Learned counsel for the petitioners submits that there is every likelihood of
conciliation in the matter, if the matter is referred to the Mediation and
Conciliation Center.

Accordingly, the petitioners shall deposit an amount of Rs.8000/- within two
weeks out of which Rs.6000/- shall be paid to the opposite party no. 2 (wife)
whenever she appears and gives her consent for the Mediation. Rest of the
amount of Rs.2000/- shall be paid to the Mediation and Conciliation Center of
this Court.

Matter shall be referred to the Mediation and Conciliation Center of this Court
when the opposite party no. 2 appears before this Court and gives her consent
for the same.

List on 20.07.2010.

In the meantime, no coercive step shall be taken in the matter against the
petitioners.

Order Date :- 2.7.2010
ML/-