Allahabad High Court High Court

Rishipal vs State Of U.P. & Another on 16 June, 2010

Allahabad High Court
Rishipal vs State Of U.P. & Another on 16 June, 2010
Court No. - 6

Case :- CRIMINAL REVISION No. - 2070 of 2010

Petitioner :- Rishipal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sunil Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Notice on behalf of the opposite party no. 1 has been accepted by learned
AGA, who prays for and is allowed four weeks’ time to file counter affidavit.

Issue notice to opposite party no. 2 returnable within six weeks. Steps be
taken within two weeks.

List thereafter.

Submission is that neither allegations made in the F.I.R. nor the material
collected by the investigating officer during investigation disclose the
ingredients of any offence against the revisionist. It is further been contended
that the electricity connection of the revisionist was found to be valid by this
Court by order dated 2.4.2010 passed in writ petition no. 17493 of 2010 by
which the assessment made against the applicant by treating the instant case
as one of theft was set aside by this Court and the matter was remitted back to
the assessing authority to pass a fresh order in accordance with law.

Considering the submissions made and the facts stated this court is of the
view that the revisionist has made out a case for grant of interim order.

Till the next date of listing, the effect and operation of order dated 12.4.2010
passed by Additional Sessions Judge/Special Judge (E.C. Act) Bulandshahr in
criminal case no 99 of 2010 arising out of case crime no. 593 of 2009 (State
Vs. Rishipal), under Section 135 Electricity Act, P.S. Golauthi District
Bulandshhr, shall remain stayed.

Order Date :- 16.6.2010
vks