Allahabad High Court High Court

Ram Shanker S/O Vikarma Ditya … vs State Of U.P. Thru Prin. Secy. Home … on 13 January, 2010

Allahabad High Court
Ram Shanker S/O Vikarma Ditya … vs State Of U.P. Thru Prin. Secy. Home … on 13 January, 2010
Heard learned counsel for the petitioners and learned Additional Government
Advocate.
       Under challenge is FIR relating to Case Crime No.871 of 2009, under

Sections 498A,323,504 I.P.C. & 3/4 D.P. Act, P.S. Inayat Nagar, District- Faizabad.

       We have gone through the contents of the FIR and other documents
including an application moved by the petitioner under Section 9 of the Hindu
Marriage Act on 09.12.2009.

       Submission of learned counsel for the petitioners is that this FIR is an

outcome of matrimonial dispute, which has arisen between the petitioners and

respondent no.4. The petitioner no.1 has filed a suit under Section 9 of Hindu

Marriage Act for restitution of conjugal right, as such, this FIR is an out come of

the same. It has also been submitted that entire family of the petitioner has been

roped in without any rhyme and reason and there is no such incident has taken

place as indicated in the FIR.

Let the things be as they are, since it is a matrimonial dispute and the

allegations levelled against the petitioners seem to be trivial in nature, it has been

submitted that every effort may be made so that the parties may settle their dispute

amicably.

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.

There seems to be force in the arguments of learned counsel for the

petitioners.

Let notice be issued to opposite party No.4/Smt. Reeta Yadav through the

Chief Judicial Magistrate concerned for her appearance before this Court on

02.2.2010. She shall apprise the Court as to whether she is agreeable for sending

the matter to the Mediation Centre of this Court or not.

List/put up on 02.2.2010.

Till 02.2.2010., 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 within a week from today out of which Rs.8,000/- (Rupees eight

thousand only) shall be paid to Smt. Reeta Yadav 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, benefit of this order would not be available to them.