Allahabad High Court High Court

Mohd. Imran & Others vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Mohd. Imran & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1866 of 2010

Petitioner :- Mohd. Imran & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M. Shahanshah Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners and also learned A.G.A.
appearing for the State.

The argument substantially is that fraught relation emanating from
matrimonial bickering escalated into launching of criminal
proceeding vide F.I.R. which was registered at case crime No.602
of 2009, under Sections 498-A and 324 IPC & 3/4 of D.P. Act,
P.S. Kotwali Auraiya, District Auraiya.

Having considered the arguments advanced across the bar, we
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
the petitioners, it is directed that Petitioner No.1 shall deposit a
sum of Rs. 8000/- with the Mediation Centre by way of Bank draft
drawn in favour of Mediation Centre, High Court Allahabad out of
which a sum of Rs. 5000/- shall be payable to the Opp party no.3
and the remaining amount shall be kept for being utilised by the
Mediation Centre. The amount aforesaid, it is further directed,
shall be paid over to the 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.3
and the person escorting her.

The office upon deposit of the Bank draft shall issue notice within
one week to respondent no.3 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 petitioner shall be delivered in the Mediation
centre on the date fixed. The said notice shall be served upon the
respondent no.3 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 second week of April, 2010 alongwith report of
Mediation Centre.

In the meanwhile, the arrest of the petitioners in the aforesaid case
shall remain stayed.

It may be made clear that in case, there occurs default by the
petitioner either in depositing the amount or in appearing before
the Mediation Centre on the date or dates fixed, the interim order
staying arrest 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 :- 4.2.2010
Asha