Cr Misc 10114-M of 2008 1
Mr Avneesh Mittal, Advocate.
Mr Aman Pal, Advocate.
Heard.
The present petition under Section 482 CrPC has been filed
seeking quashing of the criminal complaint dated 27.4.2005 (Annexure P1)
titled Sukaram Ispat Company v. Shantanu Aggarwal and also the
summoning order dated 24.7.2007 (Annexure P2) passed by the learned
SDJM Amloh and all subsequent proceedings pending therefrom.
The case of the petitioner is that in respect of the goods that
were supplied to the complainant-respondent, he was only a middle man.
Learned counsel for the respondent-complainant disputes this and states
that he was in fact the seller.
In view of the disputed questions of facts involved, learned
counsel for the petitioner submits that he shall raise his contentions as
raised in the present petition before the learned trial Court itself at the
appropriate stage. Therefore, it is submitted that he may be allowed to
withdraw the criminal misc petition. However, it is prayed that his personal
appearance before the learned trial Court be dispensed with as the petitioner
is residing at Bombay.
Learned counsel for the respondent has no objection to the
personal appearance being dispensed with. However, it is submitted that the
petitioner should be present on the dates where his presence is required by
the Court. The stand taken is quite reasonable.
Cr Misc 10114-M of 2008 2
In the circumstances, the present petition is dismissed as
withdrawn. However, during the trial, the personal appearance of
the
petitioner shall remain dispensed with subject to the condition that he files
an undertaking and furnishes necessary surety as also personal bond to the
satisfaction of the learned trial Court to the effect that he shall remain
present on the dates as may be required by the learned trial Court and that
he shall appear on the other dates through his counsel.
7.1.2009 ( S.S.SARON ) ASR JUDGE