Allahabad High Court High Court

Manjit Singh & Others vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Manjit Singh & Others vs State Of U.P. & Another on 19 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2661 of 2010

Petitioner :- Manjit Singh & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- J.P.S. Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. J. P. S. Chauhan, learned counsel for the
revisionists, that the revisionists were employees of Punjab National Bank,
Nazibabad, and at the relevant time were in the clearing house. They had not
cleared the Bank Draft. They sent it for clearance to State Bank of India,
Nazibabad. When State Bank of India cleared the Bank Draft the payment
was made to the person, who had wrongly opened the Bank Account. The
revisionists were neither the introducer of the person, who had taken the
money, nor they were responsible for clearing the Bank Draft and thus, no
guilt can be fastened against them.

Issue notice to respondents, who may file counter affidavit within three
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List thereafter.

Till then the proceedings of Criminal Case No. 768 of 2000, State Vs. A. K.
Goyal and others, pending in the Court of Judicial Magistrate, Nazibabad,
District Bijnor, so far as the revisionists are concerned, shall remain stayed.

Order Date :- 19.7.2010
Pcl