Allahabad High Court High Court

Mukesh Solanki And Another vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Mukesh Solanki And Another vs State Of U.P. And Another on 2 April, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 9573 of 2010

Petitioner :- Mukesh Solanki And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vikrant Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

1. The petitioners (Mukesh Solanki and Smt. Maya Solanki) have filed this
petition under section 482 of the Code of Criminal Procedure for quashing
the proceedings of Case No. 9070 of 2009 (State v Mukesh Solanki & others)
arising out of Case Crime No. 270 of 2008, under sections 498-A, 323 and
506 IPC and 3/4 of the Dowry Prohibition Act, P.S. Behat, District
Saharanpur pending in the court of the Chief Judicial Magistrate, Saharanpur.

2. The dispute is between the husband and wife. Considering the circumstance
that relationship between husband and wife may not further undergo any
bitterness, the matter may be considered for settlement by process of
mediation.

3. The counsel for the petitioners states that the petitioners are ready for
settling the dispute by mediation and are willing to deposit a sum of Rs.
8000/- (Rs. Eight Thousand only) towards maintenance and expenses of the
wife (victim) for appearing before the Mediation Centre.

4. Notice on behalf of the State of U.P. and State officials has been accepted
by the AGA. Issue notice to respondent no. 2 (Minakshi) by registered post.
List for admission after service upon the private respondent.

5. In the meantime, no coercive process shall be issued or executed against the
petitioners.

6. The question of referring the case to the Mediation Centre will be
considered after service upon the private respondent. It is made clear that in
case the private respondent agrees for referring the case to the Mediation
Centre then it will be referred to the Mediation Centre and the stay order will
be further continued only if the petitioners deposit the Bank Draft atleast of
the aforesaid amount in favour of the wife, Minakshi (victim).

Order Date :- 2.4.2010
shailesh