Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11418 of 2010 Petitioner :- Santosh Kumar Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- S.K. Nigam,R.S. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioner and learned AGA.
Issue notice to respondent No.3.
Learned counsel for the petitioner submits that the lodging of the FIR against
the petitioner in case crime No.417 of 2010, under Sections 498A, 323, 504,
506 I.P.C. and 3/4 D.P. Act, P.S. Kotwali, District Jhansi is the outcome of
the matrimonial dispute, which can be settled by the Mediation and
Conciliation Center of the High Court.
In view of the aforesaid submissions, let the matter be referred to the
Mediation and Conciliation Center, High Court, Allahabad. Petitioner will
deposit an amount of Rs.10,000/- before the Mediation and Conciliation
Center, High Court, Allahabad to meet the expenses of respondent No.3 for
appearing before the Mediation and Conciliation Center, High Court,
Allahabad. The deposit will be made within two weeks from today by a bank
draft in the name of Mediation and Conciliation Center, High Court,
Allahabad .
In the event, petitioner fails to deposit the bank draft or to appear before the
Mediation and Conciliation Center , High Court, Allahabad, this order shall
stand discharged. The report be submitted within three month.
In the meantime the petitioner be not arrested in pursuance of Case Crime
No.417 of 2010, under Sections 498A, 323, 504, 506 I.P.C. and 3/4 D.P. Act,
P.S. Kotwali, District Jhansi
List after three month.
Order Date :- 30.6.2010
NS