In the High Court of Punjab & Haryana at Chandigarh
Criminal Revision No. 284 of 2002 (O&M)
Ceat Financial Service Limited ..... Petitioner
vs
M/s Punwire Mobile Communication Limited and others ..... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. DK Singla, Advocate, for the petitioner.
Rajesh Bindal J.
The petitioner has challenged the order dated 6.10.2001 passed by
the learned Additional Chief Judicial Magistrate, Chandigarh, dismissing the
complaint filed by him under Section 138 of the Negotiable Instruments Act in
default.
The petition was filed in this court on 4.1.2002. Thereafter, the same
remained pending for service of the respondents. On 29.3.2007, it was adjourned
sine die to be put up for hearing as and when the application furnishing the correct
addresses of the respondents is filed. The same has not been filed. The case was
listed under the orders of Hon’ble the Chief Justice on 28.7.2009, but till date the
addresses have not been furnished.
Dismissed.
23.10.2009 ( Rajesh Bindal) vs. Judge