2018 INSC 0764 SUPREME COURT OF INDIA Geeta Devi Vs. State of Rajasthan SLP(Crl.)No.8271 of 2018 (Abhay Manohar Sapre and Indu Malhotra,JJ.,) 01.11.2018 ORDER 1. It is brought to our notice that an Arbitrator is appointed under Section 11(5) of the Arbitration & Conciliation Act, 1996 at the instance of the parties to resolve the disputes arising between the parties, which are also subject matter of these special leave petitions. 2. If that be so, then the Arbitrator would mediate between the parties and submit his report by the next date of hearing on the disputes as to whether the parties have amicably settled the same or not, and if so, on what grounds. 3. In the meantime and till next date of hearing, petitioner No.1-Naresh Kumar of SLP(Crl.) No. 8336/2018 shall not be arrested in connection with the offences in question. 4. In the meantime, the interim order dated 11. 10.2018 passed in SLP(Crl.) No.8271 of 2018 shall continue till the next date of hearing. 5. List on 16.11.2018. 1 SpotLaw