Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12818 of 2010 Petitioner :- Noor Mohammad Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Pratap Singh Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner, learned A.G.A. for the State and
Mrs.Mirdul Tripathi, 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 Power Corporation submits that Rupees two lakhs
forty thousands only is due against the petitioner as compounding charges.
Learned counsel for the petitioner states that petitioner is ready to make
payment of Rupees two lakhs forty thousands only 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, Noor Mohammad, who is wanted in case
crime No.201 of 2010, under Section 135 of Electricity Act, P.S.Nawabganj,
District Kanpur Nagar 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 :- 20.7.2010
Asha