Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1628 of 2010 Petitioner :- Mahendra Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- P.K. Bhardwaj Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners and also learned Addl.
Government Advocate.
The argument substantially is that fraught relation emanating from
matrimonial bickering escalated into launching of criminal proceeding
vide Case Crime No. 50/24 of 2010 under sections 498-A, 323, 506
I.P.C. and 3/4 of D.P. Act P.S. Kotwali Dehat , ,district Bulandshahr.
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 the petitioners 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 respondent no.3, victim and the
remaining amount shall be kept for being utilized by the Mediation
Center. The amount aforesaid, it is further directed, shall be paid over to
respondent 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 respondent 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 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 March, 2010 along with report of Mediation Centre.
In the meanwhile, the arrest of the petitioners in the aforesaid case shall
remain stayed.
It may made clear that in case, there occurs default by the petitioners
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 :- 2.2.2010
Shahnawaz