Allahabad High Court High Court

Ram Bhawan Maurya vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Ram Bhawan Maurya vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26678 of 2009

Petitioner :- Ram Bhawan Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vidya Kant Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Heard learned counsel for the petitioner, learned A.G.A. for the State and Sri
V.P.Pandey holding brief of Sri H.P.Dubey appearing on behalf of U.P.
Power Corporation.

We have been taken through the allegations contained in the F.I.R. and the
material on record.

Learned counsel for the power corporation submits that Rs. 40,000/- is due
against the petitioner as compounding charges. Learned counsel for the
petitioner states that the petitioner is ready to make payment of Rs.40,000/-
within twenty days from today.

Learned counsel for the Power Corporation prays for and is allowed two
weeks time to file counter affidavit. Learned A.G.A. may also file counter
affidavit within the same period. Rejoinder affidavit may thereafter be filed
within one week.

List this case after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Ram Bhawan Maurya who is wanted in
case crime No. 801 of 2009 under section 135 of Electricity Act, P.S.
Kokhraj District Kaushambi shall remain stayed subject to the condition that
the petitioner deposits the above amount within the stipulated period and in
case of default, the benefit of this order will not be extended to the petitioner.
However, it is made clear that this order will have no effect on realization of
Electricity charges due against the petitioner and the amount so deposited by
him will be adjusted at the time of final settlement between the parties.
Order Date :- 5.1.2010
o.k.