Allahabad High Court High Court

Uma Shanker Saxena And Another vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Uma Shanker Saxena And Another vs State Of U.P. & Another on 15 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 19572 of 2010

Petitioner :- Uma Shanker Saxena And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohit Singh
Respondent Counsel :- Govt. Adovcate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and the learned A.G.A. for the State
respondent.

Learned counsel for the applicants has submitted that the present matter is a
matrimonial matter and the said matter can be well considered by the
Mediation Centre of this Court. It is further contended that there are chances
of reconciliation between the husband and wife, therefore, the matter may be
referred to the Mediation Centre.

It is directed that the applicantd shall deposit a sum of Rs. 8,000/- within two
weeks from today with the Mediation Centre of which 50% shall be paid to
the daughter of opposite party no.2 for appearance before the Mediation
Centre.

The matter is remitted to the Mediation Centre with the direction that the
same may be decided after giving notices to both the parties.

It is directed that the Mediation Centre shall decide the matter expeditiously
preferably within a period of three months. Thereafter the case shall be listed
before the appropriate Bench on 28.09.2010.

Till the next date of listing, further proceedings of Case No. 191 of 2010
(Case Crime No. 48 of 2009) under Section 498-A I.P.C. and 3/4 Dowry
Prohibition Act, Police Station – Mahila Thana, District Moradabad, shall be
kept in abeyance.

After depositing the amount, aforesaid, notice shall be issued to the parties
and in case the aforesaid amount is not deposited within the aforesaid period,
the interim protection granted above shall automatically be vacated.

Order Date :- 15.6.2010

Sunil Kr. Gupta