Allahabad High Court High Court

Shishir Jaiswal, vs State Of U.P., Thru. Prin. … on 25 June, 2010

Allahabad High Court
Shishir Jaiswal, vs State Of U.P., Thru. Prin. … on 25 June, 2010
Court No. - 25

Case :- MISC. BENCH No. - 5962 of 2010

Petitioner :- Shishir Jaiswal,
Respondent :- State Of U.P., Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- K.K. Singh,Nisar Ahmad
Respondent Counsel :- G.A.,Kumar Ayush

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard Shri I.B.Singh, learned Senior Advocate appearing for the petitioner,
learned Additional Government Advocate and Shri U.P.Singh appearing for
the respondent nos.4 and 5.

In pursuance of this Court’s order, Smt. Shivani Jaiswal, respondent no.5 is
present alongwith the petitioner, who is also present in this Court.

It seems, after hearing learned counsel for the respective parties and Smt.
Shivani Jaiswal that the chance be taken so that the matrimonial dispute
which has arisen due to some misunderstanding between the parties can be
resolved. While sending the matter to the Mediation & Conciliation Centre of
this Court, it will be in the interest of the parties and also this Court feels that
if the matter is forwarded to the Mediation and Conciliation Centre, parties
may settle their dispute and may lead happy and peaceful life more when they
have five years’ old daughter between them.

Accordingly, we direct that this matter be sent to the Mediation &
Conciliation Centre of this Court where the petitioner as well as respondent
no.5 Smt. Shivani Jaiswal shall appear on 7.7.2010.

Mediation & Conciliation Centre of this Court, is requested to get the matter
decided amicably between the parties and submit its report to this Court at an
early date.Mediation and Conciliation Centre shall see that there should not be
unnecessary adjournment in the disposal of the case.

The report be forwarded to this Court as soon as the matter is settled/decided
between the parties.

Till submission of report by the Mediation & Conciliation Centre of this
Court or till further orders of this Court, whichever is earlier, arrest of the
petitioner in Case Crime No.3135 of 2010 under Sections 498-A, 504, 506,
325, 456, 307, 454 I.P.C. and Section 3/4 of Dowry Prohibition Act, Police
Station Kotwali, District Unnao, shall remain stayed.

Order Date :- 25.6.2010

Tripathi