Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12634 of 2010 Petitioner :- Sri Kant Dixit @ Pappu Respondent :- State Of U.P. & Others Petitioner Counsel :- V.K.S. Somvanshi Respondent Counsel :- Govt. Advocate,Sunil Kumar 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 Shri
Sunil Kumar Dube 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. 4,000/- is due
against the petitioner as compounding charges. Learned counsel for the
petitioner states that the petitioner is ready to make payment of Rs.4,000/-
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, Sri Kant Dixit alias Pappu who is wanted
in case crime No. 697 of 2010 under section 135 of Electricity Act, P.S.
Kalyanpur District Kanapur Nagar 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 :- 16.7.2010
o.k.