Allahabad High Court High Court

M/S Hans Auto Mobil Indu Verma … vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
M/S Hans Auto Mobil Indu Verma … vs State Of U.P. & Others on 19 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 725 of 2010

Petitioner :- M/S Hans Auto Mobil Indu Verma Petrolium
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.K. Mishra
Respondent Counsel :- Govt. Advocate,H.P. Dube

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.  563 of 2009 under section 135/13 of  
the Indian Electricity Act P.S. Mughal Sarai District handauli.

Sri V.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.One lakh.. 
Till further orders/next listing or till submission of the charge sheet whichever  
is earlier, the arrest of the petitioner 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 :- 19.1.2010
MH