Allahabad High Court High Court

Subhash Chandra Sahni vs State Of U.P.And Another on 30 June, 2010

Allahabad High Court
Subhash Chandra Sahni vs State Of U.P.And Another on 30 June, 2010
Court No. - 40
Case :- APPLICATION U/S 482 No. - 21886 of 2010
Petitioner :- Subhash Chandra Sahni
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Sriprakash Dwivedi
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 applicant is 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 applicant undertakes to appear at the Mediation Centre on every date fixed for mediation.
Meanwhile, further proceedings of Case No. 1066 of 2006 State Vs. Vinod Kumar Sahani and
others, arising out of case crime No. 766 of 2007 under Sections 489A, 323, 504, 506, I.P.C. and
3/4 of D.P.Act, P.S. Chunar , District Mirzapur 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 applicant on the date fixed at the Mediation Centre.
Order Date :- 30.6.2010
Naresh