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 7, Cited by 0]

Allahabad High Court

Kunwar Krishna Pal Singh Yadav And 2 ... vs State Of U.P. And Another on 9 December, 2022

Author: Vivek Varma

Bench: Vivek Varma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 53
 

 
Case :- APPLICATION U/S 482 No. - 36913 of 2022
 

 
Applicant :- Kunwar Krishna Pal Singh Yadav And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Deepak Kumar Jaiswal,Ajay Kumar Tiwari
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Varma,J.
 

Heard learned counsel for the applicants and Sri Roopak Chaubey, learned A.G.A. for the State.

This application under section 482 Cr.P.C. has been filed with the prayer to quash the entire proceedings of Complaint Case No. 2270 of 2019 (new No. 2883 of 2021), Smt. Pallavi Yadav v. Kunwar Krishna Pal Singh Yadav and others, under Sections 498A, 323, 504, 506 I.P.C. and 3/4 Dowry Prohibition Act, Police Station Kotwali, Deoria pending in the Court of the Additional Civil Judge (Junior Division)/ Judicial Magistrate, Room No. 24, Deoria as well as the summoning order dated 07.01.2020 passed in the said case.

Learned counsel for the applicants submits that the applicant no. 1 is husband of the opposite party no. 2 and the applicant nos. 2 and 3 are father in-law and brother in-law of the opposite party no. 2 respectively. He submits that the dispute between the parties is a matrimonial dispute, and in case the matter is referred for mediation, the parties may get an opportunity to settle their dispute amicably.

The Apex Court in the case of Rajesh Sharma and Others Vs. State of U.P. and another, reported in 2017 AIR (SC) 3869, has issued certain directions regarding matrimonial disputes. Paragraph 19 of the judgement, which contains the directions so issued, is reproduced hereunder:-

"19. Thus, after careful consideration of the whole issue, we consider it fit to give following directions :-
(i) (a) In every district one or more Family Welfare Committees be constituted by the District Legal Services Authorities preferably comprising of three members. The constitution and working of such committees may be reviewed from time to time and at least once in a year by the District and Sessions Judge of the district who is also the Chairman of the District Legal Services Authority.
(b) The Committees may be constituted out of para legal volunteers/ social workers/ retired persons/ wives of working officers/ other citizens who may be found suitable and willing.
(c) The Committee members will not be called as witnesses.
(d) Every complaint under Section 498A received by the police or the Magistrate be referred to and looked into by such committee. Such committee may have interaction with the parties personally or by means of telephone or any other mode of communication including electronic communication.
(e) Report of such committee be given to the Authority by whom the complaint is referred to it latest within one month from the date of receipt of complaint.
(f) The committee may give its brief report about the factual aspects and its opinion in the matter.
(g) Till report of the committee is received, no arrest should normally be effected.
(h) The report may be then considered by the Investigating Officer or the Magistrate on its own merit.
(i) Members of the committee may be given such basic minimum training as may be considered necessary by the Legal Services Authority from time to time.
(j) The Members of the committee may be given such honorarium as may be considered viable.
(k) It will be open to the District and Sessions Judge to utilize the cost fund wherever considered necessary and proper.
(ii) Complaints under Section 498A and other connected offences may be investigated only by a designated Investigating Officer of the area. Such designations may be made within one month from today. Such designated officer may be required to undergo training for such duration (not less than one week) as may be considered appropriate. The training may be completed within four months from today;
(iii) In cases where a settlement is reached, it will be open to the District and Sessions Judge or any other senior Judicial Officer nominated by him in the district to dispose of the proceedings including closing of the criminal case if dispute primarily relates to matrimonial discord;
(iv) If a bail application is filed with at least one clear day's notice to the Public Prosecutor/ complainant, the same may be decided as far as possible on the same day. Recovery of disputed dowry items may not by itself be a ground for denial of bail if maintenance or other rights of wife/minor children can otherwise be protected. Needless to say that in dealing with bail matters, individual roles, prima facie truth of the allegations, requirement of further arrest/ custody and interest of justice must be carefully weighed;
(v) In respect of persons ordinarily residing out of India impounding of passports or issuance of Red Corner Notice should not be a routine;
(vi) It will be open to the District Judge or a designated senior judicial officer nominated by the District Judge to club all connected cases between the parties arising out of matrimonial disputes so that a holistic view is taken by the Court to whom all such cases are entrusted; and
(vii) Personal appearance of all family members and particularly outstation members may not be required and the trial court ought to grant exemption from personal appearance or permit appearance by video conferencing without adversely affecting progress of the trial.
(viii) These directions will not apply to the offences involving tangible physical injuries or death."

In view of the aforesaid, no useful purpose would be served by keeping the proceedings of the aforesaid case pending before this Court. The Court below is directed to refer the parties to the committee constituted for mediation at District concerned within a period of 15 days from the date of receipt of a certified copy of this order.

It is further directed that applicant no. 1 shall deposit a sum of Rs.5,000/- within four weeks from today with the Mediation Centre of District concerned, out of which Rs.3,000/- shall be paid to the opposite party no.2 by way of expenses for her appearance before the Mediation Centre and Rs. 2,000/- shall be retained by the Mediation Centre as mediation fee.

The mediation centre shall submit its report within two months from the date of receipt of the case before the learned Magistrate.

For a period of four months from today or till the submission of the report by the mediation centre, no coercive action shall be taken against the applicants. If bail application is filed by the applicants, the same shall be decided according to the direction contained in Rajesh Sharma (supra).

It is made clear that in case there occurs default by the applicants either in depositing the amount or in appearing before the Mediation Centre, the interim protection granted by this Court shall automatically come to an end and it will be open for the concerned court below to proceed against the applicants in accordance with law.

It is, however, provided that in case the mediation fails, the applicants shall be at liberty to file a fresh application under Section 482 Cr.P.C.

With the aforesaid observations, the present application stands disposed of.

Office to send a copy of this order to the Court concerned within a week.

Order Date :- 9.12.2022 SKT/-