Allahabad High Court High Court

Shakeel Ahmad vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Shakeel Ahmad vs State Of U.P. & Others on 22 January, 2010
Court No. - 54

Case :- CRIMINAL MISC. WRIT PETITION No. - 19070 of 2009

Petitioner :- Shakeel Ahmad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Suresh Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Hon’ble Naheed Ara Moonis,J.

Heard the learned counsel for the petitioner and the learned AGA for the
State.

This is the time extension application no.291142 of 2009.

It is submitted by the learned counsel for the petitioner, that the petitioner
could not deposited the remaining loan amount within 20 days as directed by
this court on 11.9.2009 due to some unavoidable circumstances, and he is
ready to deposit the remaining loan amount, that is why one more opportunity
may be given to petitioner to deposit the remaining loan amount.

Considering the above submission made by the learned counsel for the
petitioner, it is directed that, in case, the petitioner deposits the remaining
amount of the loan within a week from today the protection granted to the
petitioner vide order dated 11.9.2009 shall remain. In default the protection
shall be withdrawn and it shall be open to the I.O. to make the arrest of the
petitioner.

With the above direction, this application is finally disposed of.

Order Date :- 22.1.2010
Mustaqeem.