IN THE HIGH Comm' 0? ' i[jf
cmcurr BENCH A
DATED mas THE 20%! DAY;"QF:IfiQ;v'E §B{l3E}:?
B§QFO.§2E % . VA
THE HOIPBLE
BETWEEN: t " " V %'
. 'V --.
S/0 '
Occfiamincss,
R/0
-at Emu mm,-,
...Pet1'tioncr
A
Sin Guddadfi,
Agc:Maj§!r,
' ' 3,
'» Pxtzpxfactor ofsomai Ago Chemicals,
' ';...:>_.M (2 Road,
... Respondent
‘I’hiscrim’malpeti:tinais$edundcrscction482of
Cr.P.C. pmymg to pass an ozdcr quashing the entire
p Em C.C.No.399]’2006 pending before the Hozrble
Prl. C’nriiJudge (J:-.Dn.) as Prl. JM-FC., Dh%.
This cum ‘ petifmn coming’ on fir
day, the: Cami manic the fomwing:
Heard the learned Counsel f<§1*– "
2. The criminal isVi§{1nki?:.V’imV.’1»g1Vi§x§nsh the;
proceedings snitiatedm_;:c (r¥.t:.;N<;1oe/zoos)
for ofinoes pumshah' of Negotiable
fnstrumcntg, ef petitioner that
«macs £01' dishononr
om.cA i.§; (.';VI1e§q1icVw!¥t§:.07-485% ibr Rs.37,89B/.
if cr:m1na}' ' cases as awzrxm in
the 'is at liberty to bring the same to
migom com to seek for cosnsofidation of the
court comes to the conclusion in both the
cg insfimfljbr dishonour of Cheque
N< $;*07-%$5i33:)both the macs shafi be tied together.
criminal petition is dismissed with am:
” Vébsézvafions.
— Sd/-=
Iudge