:d.oTes_not The triai Court has also held that
the Club as on the date of commissien
‘Act.
as on the date of commission of ofience, pefifioners
u 1 35 2 were the President anti Treasurer of Silver Jubilee
km!
0 R D E R
The pefitioncrs arrayed as accuser} 1 5.3″
C.C.No.214/ 2008, pending trial for an ofience A’
under section 138 of the Negotiable
short, ‘the Act’), on the file of Civil
K.R.Nagar, have filed this ‘V
pending therein, inter afia cofifeading snot
ofiice bearers of Silver »;I3;Lbilee””(2]”v.i’;1:’i)VVV’»”as on’ vdate of
issuance __ cf had also filed an
appiicaficn application was rejected
on the gxeunei under section 138 of the Act
being ‘suJ;,t133aary _ Vfifcceediags, question of pleading for
of dt’fez1cev~are}iable for prosecution under section 138 of the
V’ in the case on hand, material on recexti W-Quid
%
Club. Incidentafly, it is necessary to state that cheq;1€V_V
drawn on behalf of Silver Jubiice Club. Thercfo1’e,_A’-c§~;«)Mi§f§::$§;i§;<$¥1i'7 ~
of petitioners that thay were not 'bearéfs; i:1;e "'
cheque was drawn and they are noit
cannot be accepted. V VV . I 3
3. in the msuit, I pzggss .
‘*6RDER§