Court No. - 7 Case :- APPLICATION U/S 482 No. - 20928 of 2010 Petitioner :- Arun Kumar Jaiswal Respondent :- State Of U.P. & Another Petitioner Counsel :- A.N.Singh,Virendra Prakash Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The prayer is to quash the charge sheet under section 135 of Electricity Act in
case No.14 of 2010 (State Vs. Arun Kumar Jaiswal) pending in the Court of
Special Judge/Additional District Judge (E.C. Act), Varanasi arising out of
case crime no.834 of 209 of P.S. Cantt., District Varanasi.
Sri Pankaj Dubey, Advocate holding brief of Sri H.P. Dubey has appeared on
behalf of opposite party no.2. He prays for and is granted three weeks’ time to
file counter affidavit. Rejoinder affidavit may be filed within two weeks
thereafter.
List for admission immediately on the expiry of the aforesaid period.
Till the next day of listing, the proceedings of Case No.14 of 2010 (State Vs.
Arun Kumar Jaiswal) pending before the court of Special Judge/Additional
District Judge (E.C. Act), Varanasi shall remain stayed.
Order Date :- 17.6.2010
P