Allahabad High Court High Court

Sandeep Goyal vs State Of U.P. And Another on 2 April, 2010

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

Case :- APPLICATION U/S 482 No. - 9637 of 2010

Petitioner :- Sandeep Goyal
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vishwanath Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

1. The applicant ( Sandeep Goyal) has filed this petition under section 482 of
the Code of Criminal Procedure for quashing the proceedings of Case No. 119
of 2009 (Anupama Vs. Sandeep), under section 125 CrPC, P.S. Hapur
Kotwali, District Ghaziabad pending in the court of the Additional ChiefÂ
Magistrate, Hapur, Ghaziabad.

2. The dispute is between the husband and wife. Considering the
circumstances 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 applicant states that the applicant is ready for settling
the dispute by mediation and are willing to deposit a sum of Rs. 10,000/- (Rs.
ten thousand ) 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 (Smt. Anupama) 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
applicant.

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 applicant deposits the Bank Draft at least of
the aforesaid amount in favour of the wife (victim).
Order Date :- 2.4.2010
MTA