Allahabad High Court High Court

Umesh Alias Sonu And Others vs State Of U.P. And Another on 25 June, 2010

Allahabad High Court
Umesh Alias Sonu And Others vs State Of U.P. And Another on 25 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21575 of 2010

Petitioner :- Umesh Alias Sonu And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt Advocate

Hon'ble Virendra Singh,J.

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

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.

After having and gone through the entire facts and circumstances on record in
the light of the contention of the learned counsel for the petitioner, I do find it
expedient that the parties should be given an opportunity to arrive on a
compromise, therefore, it is directed that the applicants shall deposit a sum of
Rs. 8,000/- within one month from today with the Mediation Centre of which
75% shall be paid to the private opposite party for appearance before the
Mediation Centre.

The matter is hereby remitted to the Mediation Centre of this Court with the
direction that the same may be decided after giving notice to both the parties.

It is directed that the Mediation Centre shall decide the matter expeditiously,
preferably within a period of two months. Thereafter, the case shall be listed
before the appropriate Bench on 30th August, 2010.

Till the next date of listing, further proceedings of Complaint Case No. 2483
of 2010 u/s 498A, 323, 504, 506 IPC and section 3/4 of the Dowry
Prohibition Act, P.S. Quarsi, District Aligarh, pending in the Court of Chief
Judicial Magistrate, Aligarh shall be kept in abeyance. After depositing the
aforesaid amount, 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 stand vacated.

Order Date :- 25.6.2010
MTA