Court No. - 40 Case :- CRIMINAL MISC. WRIT PETITION No. - 10921 of 2010 Petitioner :- Ranvir Singh & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Sushil Kumar Respondent Counsel :- Govt. Advocate Hon'ble Virendra Singh,J.
Heard learned counsel for the petitioners and learned A.G.A for
the State.
Learned counsel for the petitioners has submitted that the
applicants are sister-in-laws and brother-in-laws of respondents
No. 2 Smt. Machhla Devi, and this matter can very well be
considered by the Mediation Centre of this Court.
After having gone through the entire facts and circumstances on
record in the light of the contention of the learned counsel for the
petitioners, I do find it expedient that the parties should be given
an opportunity to arrive at a compromise. Therefore, it is directed
that the petitioners shall deposit a sum of Rs. 6,000/- within two
weeks from today with the Mediation Centre of which 75% shall
be paid to the private opposite party for appearance before the
Mediation Centre.
The matter is hereby remitted to the Mediation Centre of this Court
with the direction that the same may be decided after giving notice
to both the parties.
It is directed that the Mediation Centre shall decide the matter
expeditiously, preferably within a period of two months. List
thereafter before the appropriate Bench.
Till the next date of listing, further proceedings of complaint case
No. 1194 of 2008, (Smt. Machhla Devi vs. Jwala Prasad and
others) and order dated 28.04.2010 passed by the learned
Additional Sessions Judge, Court No. 2, Aligarh arising out of
order dated 20.06.2009 passed by the learned Judicial Magistrate,
Iglas, Aligarh, shall be kept in abeyance.
After depositing the aforesaid amount, notices shall be issued to
the parties and in case the aforesaid amount is not deposited within
the aforesaid period, the interim protection granted above shall
automatically stands vacated.
Order Date :- 23.6.2010
Sazia