Allahabad High Court High Court

Munesh Pal vs State Of U.P. & Another on 25 January, 2010

Allahabad High Court
Munesh Pal vs State Of U.P. & Another on 25 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1918 of 2010

Petitioner :- Munesh Pal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sumit Daga
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicant and the learned A.G.A.

It is contended by the learned counsel for the applicant that in the present case
the cheque in dispute was given in security, the same has been misused.

Issue notice to O.P. 2 returnable within a period of four weeks.

In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A. further proceedings in complaint case no. 338 of 2009
under section 138 N.I. Act P.S. Kankarkhera district Meerut pending in the
court of Judicial Magistrate IIIrd Meerut shall remain stayed till the next date
of listing.

List after four weeks for orders.

Order Date :- 25.1.2010
N.A.