Court No. - 50 Case :- CRIMINAL REVISION No. - 177 of 2010 Petitioner :- M/S Sudarshan Doors Pvt. Ltd. Respondent :- M/S Sanjay Plywood Industries Pvt. Ltd. & Another Petitioner Counsel :- Rakesh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisionist and learned A.G.A. for the
State.
The instant revision is preferred against order dated 7.12.2009
passed by Special Chief Judicial Magistrate, Kanpur Nagar
whereby compliant was dismissed in absence of first informant on
a single date.
Submission is that amount involved is to a tune of Rs.15,49,005/-.
The counsel for revisionists has tried to apprise this Court reasons
for his absence.
I have perused the order impugned. The instant revision is finally
disposed of setting aside order dated 7.12.2009 and directing
Magistrate to fix a date and ensure that summon is served upon
opposite party no.2 and proceed in accordance with law.
Order Date :- 19.1.2010
rkg