Allahabad High Court High Court

Sajid & Others vs State Of U.P. & Others on 28 June, 2010

Allahabad High Court
Sajid & Others vs State Of U.P. & Others on 28 June, 2010
Court No. - 37

Case :- CRIMINAL MISC. WRIT PETITION No. - 11052 of 2010

Petitioner :- Sajid & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anil Srivastava
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 the respondents no.3.

Learned counsel for the petitioners submits that the FIR being case crime
no.328 of 2010, under Sections 498-A, 323, 504, 506 IPC and Section 3/4
Dowry Prohibition Act, P.S. Atrauli, District Aligarh has been registered out
of matrimonial dispute, which can be settled by the Mediation and
Conciliation Center of the High Court. Learned counsel submitted that the
matrimonial dispute between the parties can be settled by the Mediation &
Conciliation Center of this Court.

Considering 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 respondent no.3 for
appearing before the Mediation and Conciliation Center, High Court,
Allahabad. The deposit will be made within three weeks from today by a bank
draft in the name of Mediation and Conciliation Center, High Court,
Allahabad. After depositing of the aforesaid amount before the Mediation and
Conciliation Center, High Court, Allahabad, notice be issued by the
Mediation and Conciliation Center to the respondent no.3 for appearance, and
the petitioners shall not be arrested in pursuance of the FIR being case crime
no.328 of 2010, under Sections 498-A, 323, 504, 506 IPC and Section 3/4
Dowry Prohibition Act, P.S. Atrauli, District Aligarh.

In the event, if the petitioners fail to deposit the bank draft of the aforesaid
amount or to appear before the Mediation and Conciliation Center, High
Court, Allahabad, this order shall stand vacated. The report be submitted by
Mediation and Conciliation Center, High Court, Allahabad within three
months.

List after three months.

Order Date :- 28.6.2010
Mustaqeem.