Allahabad High Court High Court

Manish Giri @ Daini & Others vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Manish Giri @ Daini & Others vs State Of U.P. & Others on 1 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1479 of 2010

Petitioner :- Manish Giri @ Daini & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Praveen Kr. Giri
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Issue notice to respondent no. 3
By means of the present writ petition, the petitioners have sought for
quashing the FIR dated 10.12.2009, registered as case crime no. 18 of 2009,
under Sections 498-A, 323, 504 313 IPC and 3/4 D.P. Act, P.S. Mahila Thana
Baghpat District- Baghpat.

It is matrimonial dispute and Court is of the opinion that an effort be made
to reconcile between the parties.

We, therefore, direct the petitioners to deposit sum of Rs. 10000/- with the
Mediation Centre, Allahabad within two weeks. Upon such deposit, the
Mediation Centre shall issue notice to the respondent no. 3 to appear before it
on specified date and if she appears, the amount of Rs. 5000/- be paid to the
respondent no. 3 towards expenses incurred. The arrest of the petitioners,
namely Manish Giri @ Daini, Subhash Giri and Smt. Pammi shall remain
stayed initially for a period of two weeks and if the petitioners deposit Rs.
10000/- as directed above, the arrest shall remain stayed till the Mediation
Centre submits its report.

The writ petition be listed after the Mediation centre submits the report.

Order Date :- 1.2.2010
KU