Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11408 of 2010 Petitioner :- Chandrashish Kumar Srivastava @ Rajan & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- M.M. Sahai Respondent Counsel :- Govt. Advocate Hon'ble Ashok Bhushan,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard learned counsel for the petitioners and learned AGA.
Issue notice to respondent No.3.
Learned counsel for the petitioners submits that the lodging of the FIR against
the petitioners in Case Crime No.538 of 2010, under Sections
498A/379/323/504/506 I.P.C. and 3/4 D.P. Act, P.S. Saidpur, District
Ghazipur 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. Petitioners will
deposit an amount of Rs.10,000/- before the Mediation and Conciliation
Center, High Court, Allahabad to meet the expenses of Smt. Sandhya
Srivastava, daughter 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, petitioners fail 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 petitioners be not arrested in pursuance of No.538 of
2010, under Sections 498A/379/323/504/506 I.P.C. and 3/4 D.P. Act, P.S.
Saidpur, District Ghazipur.
List after three month.
Order Date :- 30.6.2010
NS