Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 336 of 2010 Petitioner :- Sanjeev Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Yogendra 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.986 of 2009 under section 717 of the
Indian Electricity Act P.S. Tundla District Firozabad.
Sri B.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. 1,50,000/.
Till further orders/next listing or till submission of the charge sheet whichever
is earlier, the arrest of the petitioner namely Sanjeev Kumar 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.
MH
Order Date :- 11.1.2010
MH