Allahabad High Court High Court

Vivek Kumar Alias Vivekananda And … vs State Of U.P. & Another on 6 August, 2010

Allahabad High Court
Vivek Kumar Alias Vivekananda And … vs State Of U.P. & Another on 6 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25119 of 2010

Petitioner :- Vivek Kumar Alias Vivekananda And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- A.R.Dwivedi,Rahul Dwivedi
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
matter relates to a dispute between husband and wife and their
family members, the said matter can well be resolved 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, 75% of
which shall be paid to the opposite party no. 2 towards expenses
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 Mediation Centre shall decide the matter
expeditiously preferably within a period of three months.
List this case after three months.

Till the next date of listing, no coercive action shall be taken
against the applicants in Criminal Case No. 521 of 2008;
Sangeeta Devi Versus Vivek Kumar and others under Sections-
323, 498-A, 406 and 506 IPC and Section 3 / 4 of Dowry
Prohibition Act, P.S.-Meer Ganj, District -Jaunpur pending in the
Court ofJudicial Magistrate-II, Jaunpur.
After depositing the aforesaid amount, 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 stand vacated.

Order Date :- 6.8.2010
HR