Allahabad High Court High Court

Smt. Rajkumari Singh vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Smt. Rajkumari Singh vs State Of U.P. And Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 301 of 2010

Petitioner :- Smt. Rajkumari Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anand Kumar Tiwari
Respondent Counsel :- Govt. Advocate

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.214 fo 2009 under section 135 of the  
Indian Electricity Act P.S. P.S.Shivpur District Varanasi. 
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. 20,000/­. 
Till further orders/next listing or till submission of the charge sheet whichever  
is   earlier,   the   arrest   of   the   petitioner   namely   Smt.   Rajkumari   Singh   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