Rajasthan High Court – Jodhpur
Hari Prasad Gathani vs State & Anr on 17 December, 2008
S.B. CRIMINAL MISC. PETITION NO. 1323/2008 Date : 17.12.2008 HON'BLE MR. C.M. TOTLA, J.
None present for the petitioner.
Mr. V.R. Mehta, P.P.
=== =
None present for the petitioner even after completion of
second round.
Perused the petition. Petitioner requests reversal of appellate
court’s order for depositing one fourth amount of fine imposed. Petitioner
is accused for offence of N.I. Act and the amount comes out to be half of
the cheque amount.
As no one appears for the petitioner, the misc petition is
dismissed for non-prosecution.
(C.M. TOTLA), J.