Allahabad High Court High Court

Bhupendra Goel & Others vs State Of U.P. & Another on 6 January, 2010

Allahabad High Court
Bhupendra Goel & Others vs State Of U.P. & Another on 6 January, 2010
Court No. - 54


Case :- APPLICATION U/S 482 No. - 33295 of 2009
Petitioner :- Bhupendra Goel & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vikas Sharma
Respondent Counsel :- Govt. Advocate


Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for
the State.

The present application under Section 482 Cr.P.C. has been filed
for quashing the proceedings of the complaint case no. 4035/9 of
2009, under Sections 147, 148, 452, 323, 324, 506, 392 I.P.C.,
Police Station Kotwali Nagar, District Muzaffar Nagar, pending
before learned Chief Judicial Magistrate, District Muzaffarnagar.

It is argued on behalf of the applicants that complaint case was
filed as a counter blast since Vandana Goel had lodged N.C.R.
against the opposite party no.2 namely Sushila Goel and Sunil
Goel on 09.06.2009. It is further contended that the matter is a
matrimonial dispute which can be well settled by Mediation Centre
of this Court. It is further argued that in the matter of co-accused
this Court vide order dated 01.12.2009 had already referred the
matter to the Mediation Centre, in Criminal Misc. Application No.
30154 of 2009.

Connect this application with Criminal Misc. Application No.
30154 of 2009.

It is directed that applicants shall deposit a sum of Rs. 8000/-
within two weeks from today with the Mediation Centre of which
50% shall be paid to the opposite party no.2 for appearance before
the Mediation Centre.

The matter is remitted to the Mediation Centre with the direction
that same may be decided after giving notices to both the parties.
It is directed that Mediation Centre shall decide the matter
expeditiously preferably within a period of three months.
Thereafter the case shall be listed before appropriate Bench on
07.04.2010.

Till the next date of listing, no coercive action shall be taken
against the applicants in Complaint Case No. 4035/9 of 2009,
under Sections 147, 148, 452, 323, 324, 506, 392 I.P.C., Police
Station Kotwali Nagar, District Muzaffar Nagar, pending in the
Court learned Chief Judicial Magistrate, District Muzaffar Nagar.

After depositing the amount, aforesaid, notice shall be issued to
the parties and in the case the aforesaid amount is not deposited
within the aforesaid period, the interim protection granted above
shall automatically be vacated.

Order Date :- 6.1.2010/S.Ali