Allahabad High Court High Court

Bablu @ Dileep Singh vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Bablu @ Dileep Singh vs State Of U.P. And Others on 4 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26599 of 2009

Petitioner :- Bablu @ Dileep Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Bhishmm Pal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Heard and perused the materials on record.

Petitioner is wanted in case crime No.966 of 2009 under section 135 of the  
Indian Electricity Act P.S. Shikoahabad District Firozabad. 
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. 20,000/­. 
Till further orders/next listing or till submission of the charge sheet whichever  
is earlier, the arrest of the petitioner namely Bablu alias Dileep Singh son of  
Kishan Singh 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 :- 4.1.2010
MH