Allahabad High Court High Court

Smt. Meera Gupta vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Smt. Meera Gupta vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26726 of 2009

Petitioner :- Smt. Meera Gupta
Respondent :- State Of U.P. And Others
Petitioner Counsel :- J.N. Singh,Arimardan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Heard and perused the materials on record.

Petitioner is wanted in case crime No.1874 of 2009 under section 135 of the  
Indian Electricity Act P.S. Tirwa District Kannauj.
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. 4,20,000/­. 
Till further orders/next listing or till submission of the charge sheet whichever  
is earlier, the arrest of the petitioner namely Smt. Meera Gupta 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 :- 5.1.2010
MH