Allahabad High Court High Court

Ashwani Kumar @ Rinku And Others vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Ashwani Kumar @ Rinku And Others vs State Of U.P. And Others on 6 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14325 of 2010

Petitioner :- Ashwani Kumar @ Rinku And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mukesh Kumar Upadhyay
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

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

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.302 of 2010, under
Sections 498-A, 323, 504, 506 I.P.C. and Section 3/4 Dowry
Prohibition Act, P.S. Narki, District Firozabad.
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 the petitioners shall deposit a sum of
Rs.10,000/- with the Mediation Centre by way of Bank draft drawn in
favour of Mediation Centre, High Court, Allahabad, out of which a sum
of Rs.8000/- shall be payable to the victim, Smt. Vinita, the daughter of
respondent no.3 and the remaining amount shall be kept for being
utilised by the Mediation Centre. The amount aforesaid, it is further
directed, shall be paid over to Smt. Vinita, the daughter of respondent
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 Smt.
Vinita, the daughter of respondent no.3 and the person escorting her.
The office upon deposit of the Bank draft shall issue notice within one
week to Smt. Vinita, the 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 petitioners shall be delivered in the
Mediation Centre on the date fixed. The said notice shall be served
upon Smt. Vinita, the daughter of 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 first week of October, 2010 along with report of Mediation Centre.
In the meanwhile, the arrest of the petitioners in the aforesaid case
shall remain stayed. However, it is made clear that during the
pendency of this writ petition the police will investigate the matter, but
will not submit the police report in the Court.

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 :- 6.8.2010
Mustaqeem.