Karnataka High Court
Kedarnath S/O Kashappa Jajee vs M/S Rastriya Chemicals & … on 17 August, 2009
CRLEK NC}. ‘£3357/2009
– 5 –
taken as a whole, disclose a prima facie case under
Section 138 of N.I. Act. Strict application of njies cf
pleadings is not required whiie examining the ccnfcfifs
of ccmpiaint. Further at the stage of _
has no lccus stand} and he is not ,§:I»1t.it1e«_-*1″ ” ”
Ta king into account of all and also
materials placed o1}4.:}ecorc};, ‘ifi’ 7 cmm’ ‘£1211
petition is devoid. is liable to be
dismissed. “”” .
Accordi1ig!,y , is dismissed.
mg
»§
CM” W
:3» imégg
£3 2 WWW
§ 4
W.