Allahabad High Court High Court

Suneel Kumar Jain vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Suneel Kumar Jain vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3162 of 2010

Petitioner :- Suneel Kumar Jain
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sri Prakash Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that cheque in dispute 
was presented before the bank thrice but the same was dishonoured.
Issue notice to O.P. No. 2 returnable within four weeks.
Considering   the   facts,   it   is   directed   that   the   further   proceedings   of 
complaint case No. 02 of 2007 under section 138 N.I. Act pending in the 
court of learned Munsif­III, Mirzapur shall remain stayed till the next date 
of listing.

List after four weeks for orders.

Order Date :- 3.2.2010
RPD