Allahabad High Court High Court

Surendra Singh And Others vs State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Surendra Singh And Others vs State Of U.P. And Others on 12 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 103 of 2010

Petitioner :- Surendra Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P. Dikshit
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist and learned A.G.A. for
the State.

This revision has been filed for quashing the order dated
28.10.2009 passed by Additional Chief Judicial Magistrate IVth
,Etawah in Case No. 525 of 2009 under section 12 of Protection of
Women from Domestic Violence Act, P.S. Usrahar, district
Etawah.

Learned counsel for the revisionist states that it is a matrimonial
dispute and prays that the matter may be referred to the Mediation
Centre.

It is directed that revisionist shall deposit a sum of Rs.8,000/-
within a period of three weeks from today with the Mediation &
Conciliation Centre. Out of which Rs.2000/- shall be given to the
Mediation Centre and Rs.6,000/- shall be given to opposite party
No.2 i.e. wife for her to and fro journey.

Let this order be placed before the Registrar/Incharge of
‘Allahabad HIgh Court Mediation and Conciliation Centre’. The
Registrar/ Incharge of the Mediation Centre shall fix a date and
every efforts shall be made for re-conciliation and complete the
process of mediation within two months from today. In the event,
the effort is not successful, the case will be listed after two months,
alongwith report of conciliator.

Till the next date of listing, operation of the impugned orders dated
28.10.2009 passed by Additional Chief Judicial Magistrate IVth
,Etawah in Case No. 525 of 2009 under section 12 of Protection of
Women from Domestic Violence Act, P.S. Usrahar, district
Etawah shall remain stayed. In the event revisionist fails to appear
before Mediation centre on the first date, the interim order shall
stand automatically vacated.

Order Date :- 12.1.2010
S.A.A.Rizvi