Allahabad High Court
Chanai vs State Of U.P. And Another on 3 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 21356 of 2010 Petitioner :- Chanai Respondent :- State Of U.P. And Another Petitioner Counsel :- Sanjai Singh Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned A.G.A.
Applicant has not only committed an offence under Section 135 Electricity
Act but also flotted the order of this court intentionally and deliberately.
This application has no merit and is accordingly dismissed.
Order Date :- 3.7.2010
F.H.