Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 301 of 2010 Petitioner :- Smt. Rajkumari Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Anand Kumar Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard and perused the materials on record.
Petitioner is wanted in case crime No.214 fo 2009 under section 135 of the
Indian Electricity Act P.S. P.S.Shivpur District Varanasi.
Sri B.P.Pandey holding brief of Sri H.P..Dubey learned counsel appearing for
the Power Corporation prays for and is granted two weeks’ time to file counter
affidavit. Rejoinder affidavit if any may be filed within one week next
thereafter. List this matter after expiry of the aforesaid period.
The learned counsel for the petitioner has stated across the bar that the
petitioner is ready and willing to pay Rs. 20,000/.
Till further orders/next listing or till submission of the charge sheet whichever
is earlier, the arrest of the petitioner namely Smt. Rajkumari Singh shall
remain stayed subject of course to the proviso that he shall deposit the
amount within 20 days. It may be clarified that the the amount so deposited
shall be subject to final settlement between the parties. It needs hardly be said
that in case there is default on the part of the petitioner in complying with the
order, the order of stay of arrest shall cease to be operative and in that event
the law will take its own course accordingly. It is clarified that this order will not
impinge upon the realization of the electricity charges which may ultimately be
found outstanding against the petitioner after final settlement.
MH
Order Date :- 11.1.2010
MH