Court No. - 37 Case :- CRIMINAL MISC. WRIT PETITION No. - 11416 of 2010 Petitioner :- Shivendra Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Sunil Kumar 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.335 of 2010 (Old Crime No. 10061 of 2010),
under Sections 498A, 323, 506 I.P.C. and 3/4 D.P. Act, P.S. Naubasta,
District Kanpur Nagar 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.8,000/- 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 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 Case Crime
No.335 of 2010 (Old Crime No. 10061 of 2010), under Sections 498A, 323,
506 I.P.C. and 3/4 D.P. Act, P.S. Naubasta, District Kanpur Nagar.
List after three month.
Order Date :- 30.6.2010
NS