Allahabad High Court High Court

Subodh Kumar Yadav & Ors. vs State Of U.P. & Anr. on 14 June, 2010

Allahabad High Court
Subodh Kumar Yadav & Ors. vs State Of U.P. & Anr. on 14 June, 2010
Court No. - 6

Case :- APPLICATION U/S 482 No. - 13184 of 2010

Petitioner :- Subodh Kumar Yadav & Ors.
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Sudist
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and learned A.G.A. for the State
It is submitted by learned counsel for the applicants that the present matter
relates to a matrimonial dispute between husband and wife and the said matter
can be well considered by Mediation Centre of this Court.
It is directed that applicants shall deposit a sum of Rs. 5000/- within two
weeks from today with the Mediation Centre of which 50% shall be paid to
the opposite party no. 2 for appearance before the Mediation Centre.
The matter is remitted to the Mediation Centre with the direction that same
may be decided after giving notices to both the parties.
It is directed that Mediation Centre shall decide the matter expeditiously
preferably within a period of three months. Thereafter the case shall be listed
before appropriate Bench.

Till the next date of listing, no coercive action shall be taken against the
applicants in Case Crime No. 25 of 2009( Case No. 180 of 2009), under
Sections 498A, 323, 506 I.P.C., and 3/4 D.P.Act, Police Station Vaidpura,
District Etawah pending in the Court of learned C.J.M.-Ist, Etawah.
After depositing the amount, aforesaid, notice shall be issued to the parties
and in the case the aforesaid amount is not deposited within the aforesaid
period, the interim protection granted above shall automatically be vacated.
Order Date :- 14.6.2010
Prabhat