Allahabad High Court High Court

M.S. Chugh vs State Of U.P. And Another on 13 January, 2010

Allahabad High Court
M.S. Chugh vs State Of U.P. And Another on 13 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 655 of 2010

Petitioner :- M.S. Chugh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- T.K.Mishra
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application  has  been  filed  with  a prayer to quash  the order  dated 
10.11.2009 passed by A.C.J.M­I, Meerut in complaint case No. 1118/9 of 
2008 under section 138/141 N.I. Act.

It   is  contended   by  learned   counsel  for  the   applicant   that   applicant   has 
signed   the   ordersheet   even   then   N.B.W.   has   been   issued   against   the 
applicant vide order dated 10.11.2009.

from the perusal of the record it appears that the applicant has signed the 
order sheet dated 10.11.2009, in such circumstance the order for issuing 
he N.B.W. against the applicant is not prayer, the same shall be kept in 
abeyance and applicant shall appear before the court concerned on the 
every date fixed there.

With the above direction, this application is finally disposed of.
Order Date :- 13.1.2010
RPD