Allahabad High Court High Court

Leelpal & Others vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Leelpal & Others vs State Of U.P. & Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13465 of 2010

Petitioner :- Leelpal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nitin Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners, learned A.G.A. for the State
and Sri Pankaj Kumar Shukla holding brief of Sri H. P. Dubey appearing
on behalf of U.P. Power Corporation.

We have been taken through the allegations contained in the F.I.R. and
the material on record.

Learned counsel for the petitioners states that the money has already
been deposited.

Learned counsel for the Power Corporation prays for and is allowed two
weeks time to file counter affidavit. Learned A.G.A. may also file counter
affidavit within the same period. Rejoinder affidavit may thereafter be
filed within one week.

List this case after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Leelpal, Santpal, Virendra,
Gajendra, Surendra, Rishi and Ravindra who are wanted in case crime
No.317 of 2010 and case crime no.318 of 2010, under Section 135
Electricity Act, P.S. Pilakhua, District Ghaziabad shall remain stayed.
Order Date :- 3.8.2010
Mustaqeem.