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