Allahabad High Court
Ram Prakash Awasthi Alias Monu vs State Of U.P. And Others on 11 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 83 of 2010 Petitioner :- Ram Prakash Awasthi Alias Monu Respondent :- State Of U.P. And Others Petitioner Counsel :- Harish Chandra Mishra Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisonist and learned A.G.A. for the State.
The order dated 17.12.2009 passed by Principal Judge, Family Court, Jhansi, in case no.139 of 2008 under Section 125 Cr.P.C. awarding maintenance to a tune of Rs.2,000/- to wife and Rs.500/- to minor daughter, is impugned in the instant revision.
The counsel for 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.6,000/- within a period of three weeks from today with Mediation and Conciliation Centre. Out of the amount so deposited, opposite party no.2 shall be given Rs.4,000/- for her to and fro journey and Rs.2,000/- be deposited with the Mediation Centre.
Let this order be placed before the Registrar/ Incharge of 'Allahabad High Court Mediation and Conciliation Centre'. The Registrar/ Incharge of Mediation Centre shall fix a date and every efforts shall be made for re-conciliation and complete the process of mediation within three weeks from today. In the event effort is not successful, the case will be listed after three months along with report of conciliator.
Till the next date of listing, operation of the impugned order dated 17.12.2009 passed by Principal Judge, Family Court, Jhansi, in case no.139 of 2008 under Section 125 Cr.P.C. shall remain stayed provided revisionist continues to deposit Rs.1,200/- per month towards maintenance by 10th day of every month. The amount so deposited by revisionist, shall be disbursed to opposite party no.2 without any security.
In the event of default on the part of revisionist, this order shall automatically stand discharged.
Order Date :- 11.1.2010 rkg