Allahabad High Court High Court

Mahendra Kumar Shastri vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Mahendra Kumar Shastri vs State Of U.P. And Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 488 of 2010

Petitioner :- Mahendra Kumar Shastri
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Miss Archna Hans
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It   is   contended   by   learned   counsel   for   the   applicant   that   the   date   of 
presenting the cheque is mentioned in the complaint as 13.10.2008 but 
this date has been mentioned as 11.10.2008 in the notice given by the 
counsel for respondent no. 2. The date of the information has also not 
been mentioned in the complaint, it has been mentioned on 22.10.2008 
whereas in notice it has been mentioned that the bank has returned the 
cheque to the O.P. no. 2 on 21.10.2008. IN such circumstances, it is not 
possible to the applicant to give proper reply.
Issue notice to O.P. No. 2 returnable within four weeks.
Considering   the   facts,   it   is   directed   that   the   further   proceedings   of 
complaint case No. 4860 of 2008 under section 138 N.I. Act pending in 
the court of II­ Judicial Magistrate, Varanasi shall remain stayed till the 
next date of listing.

List after four weeks for orders.

Order Date :- 12.1.2010
RPD