Allahabad High Court High Court

Rati Ram vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Rati Ram vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3212 of 2010

Petitioner :- Rati Ram
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kamini Pandey,Ajay Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard Shri Ajay Dubey, learned counsel for the applicant and Shri Sunil
Kumar Dubey, learned counsel for the Power Corporation of U.P.

It is contended by learned counsel for the applicant that in the present case
offence has been compounded by the authorities of the aforesaid department
and the compounded amount of Rs. 4000/- has been deposited on 20.12.2007.
Therefore proceeding pending against the applicant in the Court of learned
Special Judge E.C. Act arising out of case crime no. 230 of 2008 may be
quashed.

It is directed that in case applicant moves such application before court
concerned, along with receipt of the money paid as compounded, through
counsel within 30 day from today, the same shall be heard and disposed of by
the court concerned in accordance with law till the disposal of the application
by the authority concerned, no coercive action shall be taken against the
applicant.

With the above direction this application is disposed of finally.

Order Date :- 3.2.2010
ARS