Allahabad High Court High Court

Suneel Kumar Pandey, S/O-Sri … vs State Of U.P., Thru. Secretary, … on 10 May, 2010

Allahabad High Court
Suneel Kumar Pandey, S/O-Sri … vs State Of U.P., Thru. Secretary, … on 10 May, 2010
Court No. - 28

Case :- MISC. BENCH No. - 4187 of 2010

Petitioner :- Suneel Kumar Pandey, S/O-Sri Radhey Shyam Pandey
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Indrajeet Shukla
Respondent Counsel :- G.A.,Amarjeet Singh Rakhra

Hon'ble Alok K. Singh,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and Sri Amarjit Singh Rakhra for
opposite party no.4.

This petition has been field for quashing the entire criminal proceedings of
case crime no. 103 of 2010 under Section 135 Indian Electricity Act, P.S.
Tarabganj, Gonda.

Sri Rakhra submits that compounding fee of about 4.5 Lakh will have to be
deposited if the petitioner wants to get the case compounded. Regarding
assessment he submits that it will have to be worked out.

Learned counsel for the petitioner says that the petitioner is not willing to get
the case compounded or get any assessment done. Instead he will contest the
case by appearing before the Court below after seeking bail. He also submits
that offence is not so grave, but on the other hand it has been pointed out that
the offence is triable by the Court of Session.

The writ petition is disposed of finally with the direction that if the petitioner
(Suneel Kumar Pandey) appears before the court below within two weeks
and applies for bail in case crime no. 103 of 2010 under Section 135 Indian
Electricity Act, P.S. Tarabganj,district Gonda, the same shall be considered
and disposed of expeditiously.

Order Date :- 10.5.2010
Tripathi