Allahabad High Court High Court

Zaheer Ahmad vs State Of U.P. And Another on 18 January, 2010

Allahabad High Court
Zaheer Ahmad vs State Of U.P. And Another on 18 January, 2010
Court No. - 42
Case :- APPLICATION U/S 482 No. - 33603 of 2009
Petitioner :- Zaheer Ahmad
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Atul Tej Kulshrestha
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Chandra,J.

This application under section 482 of Cr.P.C. has been filed with a prayer that
the condition imposed by the trial court in its order dated 26.10.2009 for
depositing Rs. 72,463.44/- may be set aside.
Sri B.P. Pandey, holding brief of Sri H.P. Dube, counsel for the Power
Corporation of U.P. is present for the opposite party No.2
Learned counsel for the parties agreed that the aforesaid condition may be
modified and the applicant may be directed to deposit Rs. 35,000/- towards
the dues of the electricity.

The application is finally disposed of with this direction to the applicant that
he will deposit Rs. 35,000/- with the opposite party No. 2 within three weeks
from today. The order of lower court dated 26.10.2009 shall stand modified to
that extent.

Order Date :- 18.1.2010
Salim