Allahabad High Court High Court

Vijay Kumar Shukla vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Vijay Kumar Shukla vs State Of U.P. & Others on 19 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 599 of 2010

Petitioner :- Vijay Kumar Shukla
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.I. Jafri
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition to the F.I.R lodged at case crime no. 5 of 2010
under section 332,353, 504, 427 IPC P.S. Gopiganj District Sant Ravi Das
Nagar (Bhadohi).

It is argued across the bar that recovery issued against the petitioner is to the
tune of Rs. 26,630 while the fact remains that a sum of Rs. 90,000/- is already
in deposit with the electricity department. This fact is not disputed by the
learned counsel for the power corporation.

Issue notice to respondent no.3 who may file counter affidavit within four
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period.Rejoinder affidavit if any may be filed within two weeks next
thereafter. List this matter after expiry of the aforesaid period.

In the meanwhile, arrest of the petitioner who is wanted for offences as
aforesaid shall remain stayed of course subject to the postulates that the
petitioner shall extend full cooperation for smooth conduct of investigation
and shall appear as and when called upon to do so.

Order Date :- 19.1.2010
MH