Allahabad High Court High Court

Smt. Washila & Others vs State Of U.P. & Another on 12 July, 2010

Allahabad High Court
Smt. Washila & Others vs State Of U.P. & Another on 12 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2397 of 2010

Petitioner :- Smt. Washila & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- T.K. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Shyam Shankar Tiwari,J.

Heard learned counsel for the revisionists, Sri Ravindra Kumar Singh, learned
counsel for opposite party No. 2 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 No. 4703/08 Smt. Reshma Khatoon Vs. Sameer @ Gullu and others
under section 12 of Domestic Violence Act P.S. Mahila Thana District
Meerut.

Having considered the arguments advanced across the bar, I 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 learned
counsel for the parties, it is directed that the revisionists shall deposit a sum of
Rs. 10,000/- with the Registry of this Court by way of Bank Draft in favour of
Mediation Centre, High Court, Allahabad, out of which a sum of Rs. 8000/-
shall be payable to the Opp party No. 2, victim wife and the remaining
amount shall be kept for being utilised by the Mediation Centre. The amount
aforesaid, it is further directed, shall be handed over to 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 Opp party No. 2 and the
person escorting her.

The office upon deposit of the Bank draft shall issue notice within one week
to Opp party No. 2 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 revisioinists shall be
delivered to her whenever she appears in the Mediation centre on the date
fixed. The said notice shall be served upon Opp party No. 2 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 on
13.9. 2010 alongwith report of Mediation Centre.
In the meanwhile, the operation of the order dated 29.3.2010 passed by Addl.
Sessions Judge, Court No. 11 Meerut in Crl. Appeal No. 280/09 and dated
26.10.09 passed by Judicial Magistrate, Court No. 2, Meerut shall remain
stayed.

It may be made clear that in case, there occurs default by the revisionists
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 :- 12.7.2010
GNY