Court No. - 29 Case :- APPLICATION U/S 482 No. - 21333 of 2010 Petitioner :- Vipin Kumar And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Amit Rana Respondent Counsel :- Govt Advocate Hon'ble Arun Tandon,J.
By means of application under section 482 Cr.P.C. the petitioners
seek quashing of the Sessions Trial No.366 of 2007 arising out of
case crime No. 711-A of 2004 under section 427, 452, 323, 504
and 506 I.P.C. police station Haldaur District Bijnor pending in the
Court of Sessions Judge, Bijnor.
For the purpose, reliance has been placed upon report of the
Mediation Centre, HIgh Court, Allahabad dated 10.09.2009 which
records that husband and wife have agreed that they shall remains
not pursue the cases filed against each other. The list of cases at
item No.2 refers to the case in hand.
Learned counsel for the petitioner submits that Criminal Misc.
Application No.2489 of 2009 has already been disposed of in view
of the aforesaid report of the Mediation Centre by the High Court.
Having heard the learned counsel for the parties, I am of the
considered view and it would be appropriate to provide that the
petitioner may make proper application before the trial court where
case Crime No.711-A of 2004 is under trial along with the report
of the Mediation Centre as well as order of the High Court passed
thereon.
If such an application is made, the Court concerned shall take
appropriate decision at the earliest possible.
Order Date :- 21.6.2010
VS.