Allahabad High Court High Court

Suresh Chandra vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Suresh Chandra vs State Of U.P. And Others on 8 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12020 of 2010

Petitioner :- Suresh Chandra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mithilesh Kumar Shukla
Respondent Counsel :- Govt. Advocate

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 Sri
Sunil Kumar Dubey 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. 1,50,000/- is due
against the petitioner as compounding charges. Learned counsel for the
petitioner states that the petitioner is ready to make payment of Rs.1,50,000/-
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, Suresh Chandra who is wanted in case
crime No. 285 of 2010 under section 135 of Electricity Act, P.S. Sikandara
District Agra 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 :- 8.7.2010
o.k.