Allahabad High Court High Court

Raees Uddin vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Raees Uddin vs State Of U.P. & Others on 4 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14083 of 2010

Petitioner :- Raees Uddin
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.N. Imam
Respondent Counsel :- Govt. Advocate,Pankaj Kumar Shukla

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 Sri Pankaj Kumar Shukla 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 Rs.1,00,000/- is
due against the petitioner as compounding charges. Learned counsel for
the petitioner states that the petitioner is ready to make payment of
Rs.1,00,000/- within twenty 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, Raees Uddin who is wanted
in case crime No.336 of 2010 under Section 135 Electricity Act, P.S.
Nahtaur, District Bijnor 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 :- 4.8.2010
Mustaqeem.