Court No. - 40 Case :- APPLICATION U/S 482 No. - 21706 of 2010 Petitioner :- Subhash Chandra Jaiswal And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- B. Lal Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
The dispute seems to be between husband and wife. Having gone through the
record, I prima facie find that the parties should be given a chance to settle
their differences on their own terms through the process of mediation and
conciliation.
Let this order be placed before the Registrar/Incharge of ‘Allahabad High
Court Mediation and Conciliation Centre’. The Registrar/Incharge of the
Mediation Centre will issue notices to both the parties fixing a date for their
personal appearances at the centre before the mediator by the Organizing
Secretary of the Mediation Centre.
Mediator/Conciliator is allowed three months’ time to find a possible solution
of disputes between the parties.
The case will be listed before the appropriate Bench in week commencing
4.10.2010 along with the report of conciliator.
The applicants are directed to deposit Rs. 10,000/- at the Mediation Centre
within one week for the expenses to be borne by respondent no. 2 and he will
also take steps to serve respondent no. 2 through registered post within three
days form today.
The applicants undertakes to appear at the Mediation Centre on every date
fixed for mediation.
Meanwhile, further proceedings of Case No. 1376 of 2008, State Vs. Subhash
Chandra Jaiswal, under Sections 498A, 323, 504, 506 IPC and ¾ D.P. Act,
P.S. Koraon, Distrt Allahabad shall remain stayed.
In case of default in deposit of Rs. 10,000/- or to appear before the Mediation
Centre on the date fixed, whichever is earlier the stay order shall stand
automatically vacated.
The report of the Mediation Centre will include a note about the deposit of Rs.
10,000/- and appearances of the applicants on the date fixed at the Mediation
Centre.
Order Date :- 28.6.2010
R.C.