Allahabad High Court High Court

Devata Maurya vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Devata Maurya vs State Of U.P. And Others on 28 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13570 of 2010

Petitioner :- Devata Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.C. Maurya
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.1599 of 2010 under section 135 of the Indian  
Electricity Act. 

Sri V.P.Pandey holding brief of Sri H.P.Dubey, learned counsel appearing for the  
Power Corporation prays for and is granted 7 days time to file counter affidavit. List  
this matter after expiry of the aforesaid period.

No interim order, on the basis of arguments, is being passed.

Order Date :- 28.7.2010
MH