Court No. - 49 Case :- APPLICATION U/S 378 No. - 41 of 2009 in Application No.......of 2009 Petitioner :- Narendra Singh Respondent :- Chandra Shekhar & Another Petitioner Counsel :- Anil Raghav,S.P. Singh Raghav Hon'ble Bala Krishna Narayana,J.
List has been revised. None appears on behalf of the appellant even though
Shri Anil Mullick learned counsel appearing for respondent Nos. 1 and 2 is
present.
By means of this application, the complainant Narendra Singh is seeking
leave to file an appeal against the judgement dated 30.6.2009 passed by the
Additional Chief Judicial Magistrate, Anoop Shahr (Bulandshahr) in
complaint case No. 1375 of 2007 (Narendra Singh Vs. Chandra Shekhar &
another) under Section 138 of Negotiable Instruments Act & Sections 420,
406 IPC P.S. Anoop Shahr, District Bulandshahr by which he has acquitted
the respondent and dismissed the complaint. After going through the
impugned judgment and perusing the materials brought on record, I find that
the judgment and order passed by the Court below is based upon relevant
considerations and supported by valid reasons. The findings recorded therein
was based on cogent evidence.
Accordingly, the application for grant of leave to file appeal is dismissed.
Order Date :- 2.7.2010
Pk
Court No. – 49
Case :- APPLICATION U/S 378 No. – 41 of 2009
Petitioner :- Narendra Singh
Respondent :- Chandra Shekhar & Another
Petitioner Counsel :- Anil Raghav,S.P. Singh Raghav
Hon’ble Bala Krishna Narayana,J.
In view of the order passed by me on the application for grant of leave, the
appeal is also dismissed.
Order Date :- 2.7.2010
Pk