Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Allahabad High Court

Shiv Kumar Misra S/O Sri Ram Sukh Misra ... vs State Of U.P.Through Prn.Secy.(Home) ... on 7 January, 2010

Bench: Abdul Mateen, Yogendra Kumar Sangal

Court No. - 25

Case :- MISC. BENCH No. - 55 of 2010

Petitioner :- Shiv Kumar Misra S/O Sri Ram Sukh Misra And Others
Respondent :- State Of U.P.Through Prn.Secy.(Home) And Others
Petitioner Counsel :- Virendra Misra
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon'ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioners and learned Additional Government Advocate.

Under challenge in the instant writ petition is FIR relating to Case Crime No. 782 of 2009, under Sections 498-A, 323 & 506 IPC read with Section ¾ Dowry Prohibition Act, police station Kothi, district Barabanki. We have gone through the contents of the FIR.

It has been submitted by learned counsel for the petitioners that being a matrimonial dispute the matter may very well be resolved by the parties if the same is forwarded/referred to the Mediation and Conciliation Centre of this Court.

We also feel that if a chance is taken by sending the matter to the Mediation Centre of this Court, the parties may settle the dispute amicably. Let notice be issued to opposite party No. 4/Smt. Renu through the Chief Judicial Magistrate, Barabanki for her appearance before this Court on 21.01.2010. She shall apprise the Court as to whether she is agreeable for sending the matter to the Mediation Centre of this Court or not. Petitioner No. 3/Arun Kumar Misra is also directed to appear before this Court on the next date of listing.

List/put up on 21.01.2010.

Till 21.01.2010, the petitioners shall not be arrested in the aforesaid case crime number, provided they deposit Rs.10,000/- (Rupees Ten thousand only) in this Court by 18th January, 2010 out of which Rs.8,000/- (Rupees eight thousand only) shall be paid to opposite party No. 4 on her appearance before the Mediation Centre and remaining Rs.2,000/- (Rupees two thousand only) shall be deposited in the account of Mediation and Conciliation Centre of this Court.

It is clarified that if the amount is not deposited by the petitioners within the time stipulated above, the benefit of this order would not be available to them. Order Date :- 7.1.2010 Pradeep/-