Citation : 2018 Latest Caselaw 3795 ALL
Judgement Date : 17 November, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 15 Case :- APPLICATION U/S 482 No. - 39062 of 2018 Applicant :- Sujeet Kumar Patel And 2 Others Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Prem Chandra Patel Counsel for Opposite Party :- G.A. Hon'ble Bachchoo Lal,J.
Heard learned counsel for the applicants, learned A.G.A. for the State and perused the record.
It is submitted by the learned counsel for the applicants that the present matter relates to the matrimonial dispute between husband and wife and the said matter can be well considered by the Mediation Centre of this Court.
It is directed that applicants shall deposit a sum of Rs. 10,000/- within two weeks from today with the Mediation Centre of which 80% 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 the Mediation Centre shall conclude the mediation and conciliation proceedings expeditiously, preferably within a period of three months after giving notices to both the parties.
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 Criminal Case No. 1983 of 2018 arising out of Case Crime No. 24 of 2018 (State Vs. Sujeet Kumar Patel and others) under sections 498A IPC and Section 3/4 D.P. Act, P.S. Jansa, District Varanasi pending in the Court of 10th A.C.J.M. Varanasi.
After the aforesaid amount is deposited, 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 :- 17.11.2018
Masarrat
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!