Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11832 of 2010 Petitioner :- Majidan & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- B.L. Verma 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.25 of 2010, under
Sections 498-A,323,504,506 IPC and 3/4 of D.P.Act, P.S. Mahila
Thana, Sadar, District Gorakhpur.
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 petitioners shall deposit a sum of Rs.
10,000/- 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. 7,000/- 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 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 September, 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 :- 6.7.2010
Asha