Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 697 of 2010 Petitioner :- Smt. Gyan & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Seema Shukla,S.K. Chaturvedi 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.154
of 2009, under Sections 498-A,323,504 and 506 IPC and 3/4 of
D.P. Act, P.S. Mahila Thana, District Moradabad.
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. 5000/- with the Mediation Centre by way of Bank draft drawn
in favour of daughter of Opp party no.3. The Bank draft aforesaid,
it is further directed, shall be handed over to the daughter of 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 daughter of Opp. Party no.3 and the person
escorting her.
The office upon deposit of the Bank draft shall issue notice within
one week to Kiran, daughter of 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 to her whenever she appears 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 March, 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
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 :- 19.1.2010
Asha