Allahabad High Court High Court

Vijender And Another vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Vijender And Another vs State Of U.P. & Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 278 of 2010

Petitioner :- Vijender And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vinod Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners and also learned Addl. Government
Advocate.

The argument substantially is that fraught relation emanating from
matrimonial bickering escalated into launching of criminal proceeding vide
Case Crime No. 369 of 2009 under sections 147, 148, 149, 323, 324, 498-A
I.P.C. and 3/4 of D.P. Act police station Balaini District Baghpat.

Having considered the arguments advanced across the bar, we have a feeling
that Court owes a duty to the society to strain to the utmost to repair the
frayed relations between the parties so that the wounded situation may be
healed into a healthy rapprochement. The matter in hand also appears to be
one of those cases in which reconciliation should be tried between the
disputing parties.

While referring the matter to Mediation Centre with the consent of the
petitioners, it is directed that the petitioners shall deposit a sum of Rs. 5000/-
with the Mediation Centre by way of Bank draft drawn in favour of Smt.
Veena sister of Opp party No. 3, victim wife. The Bank draft aforesaid, it is
further directed, shall be handed over to sister of Opp party No. 3 on her
appearing before the Mediation Centre on the date fixed. The amount
aforesaid, it may be clarified, are meant to meet expenses to be incurred for
attending mediation sessions at Allahabad for the sister of Opp party No. 3
and the person escorting her.

The office upon deposit of the Bank draft shall issue notice within one week
to sister of Opp party No. 3 i.e the wife calling upon her to appear in the
Mediation Centre at Allahabad High Court on a date to be indicated in the
said notice stating therein that the Bank draft deposited by the petitioner shall
be delivered to her whenever she appears in the Mediation centre on the date
fixed. The said notice shall be served upon sister of Opp party No. 3 through
C.J.M concerned. It needs hardly be said that both the parties shall appear
either on the date fixed or on a future date as may be agreed before the
Mediation Centre for reconciliation.

The centre shall submit a report within one month from the date of parties
appearing before it for reconciliation. The case shall be listed in the month of
March, 2010 alongwith report of Mediation Centre.

In the meanwhile, the arrest of the petitioners in the aforesaid case shall
remain stayed.

It may made clear that in case, there occurs default by the petitioners either in
depositing the amount or in appearing before the Mediation Centre on the date
or dates fixed, the interim order shall cease to be operative and the Mediation
Centre shall immediately communicate with the office which in turn shall list
the case within a week before the Bench concerned for passing appropriate
order in the matter.

It may be clarified that the case will not be treated as tied up to this Bench
shall be listed before the appropriate Bench.

Copy of this order will not be issued unless steps are taken.

Order Date :- 11.1.2010
o.k.