Allahabad High Court High Court

Chandra Shekhar Tiwari vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Chandra Shekhar Tiwari vs State Of U.P. & Others on 12 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12159 of 2010

Petitioner :- Chandra Shekhar Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Samit Gopal
Respondent Counsel :- Govt. Advocate,Sunil Kumar Dubey

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. 1123 of 2010 under section 135 of the Indian  
Electricity Act P.S. Mahoba District Mahoba.

Sri   Suneel   Kumar   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.7,000,00 /­ (Seven lakhs). 
Till   further   orders/next   listing   or   till   submission   of   the   charge   sheet   whichever   is  
earlier, the arrest of the petitioner aforesaid 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 :- 12.7.2010
MH