Allahabad High Court High Court

Mahendra Kumar vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Mahendra Kumar vs State Of U.P. & Others on 7 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 92 of 2010

Petitioner :- Mahendra Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sunil Kumar Singh,R.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Heard learned counsel for the petitioner, learned A.G.A. 

for the State and Sri   A.P. Pandey holding brief for 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. 

It is submitted by learned counsel for the petitioner that 
the   petitioner   is   ready   to   make   payment   of 
Rs.1,00,000/­ within fifteen days from today. 
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 petitioner, namely, 
Mahendra Kumar, who is wanted in case crime No. 349 
of 2009 under sections 135 of the Electricity Act, P.S. 
Mirzamurad   District   Varanasi   shall   remain   stayed 
subject to the condition that the petitioner deposits the 
above amount within the stipulated period and in case 
of default, the benefit of this order will not be extended 
to the petitioner. 

However,  it is made  clear  that  this order  will have  no 
effect  on  realization  of Electricity charges  due  against 
the petitioner and the amount so deposited by him will 
be adjusted at the time of final settlement between the 
parties. 

Order Date :- 7.1.2010
MTA