S.B.CR.MISC.PETITION NO.1502/2008 (Rajendra Kumar vs. M/s Chopra Chemicals & Ors.) Date of Order : January 14, 2009 HON'BLE SHRI KISHAN SWAROOP CHAUDHARI,J.
Mr.Om Mehta, for the petitioner.
Learned counsel for the petitioner wants to withdraw
this petition but request that the trial court may be directed to
decide the application filed under section 141 of Negotiable
Instruments Act on 16.9.2008. He has further stated that this
application has not been decided so far. In such circumstances,
request of learned counsel for the petitioner is accepted and the
petition is dismissed as withdrawn with liberty to file appropriate
proceedings against the impugned order in appropriate court and
further the trial court is directed to decide the application under
section 141 of the Negotiable Instruments Act before proceeding
further.
( KISHAN SWAROOP CHAUDHARI ),J.
m.asif/
S.B.CR.MISC. STAY PETITION NO.2525/2008
IN
S.B.CR.MISC.PETITION NO.1502/2008
(Rajendra Kumar vs. M/s Chopra Chemicals & Ors.)
Date of Order : January 14, 2009
HON’BLE SHRI KISHAN SWAROOP CHAUDHARI,J.
Mr.Om Mehta, for the petitioner.
Since main petition has itself been dismissed as
withdrawn, stay petition also stands dismissed.
( KISHAN SWAROOP CHAUDHARI ),J.
m.asif/