Allahabad High Court High Court

Munshi Ali vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Munshi Ali vs State Of U.P. And Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 347 of 2010

Petitioner :- Munshi Ali
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Prakash Sharma
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.836 of 2009 under section 135 of the  
Indian Electricity Act P.S. Cantt 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. 8,000/­. 
Till further orders/next listing or till submission of the charge sheet whichever  
is earlier, the arrest of the petitioner namely Munshi Ali 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. 

Order Date :- 11.1.2010
MH