Court No. - 54 Case :- APPLICATION U/S 482 No. - 1918 of 2010 Petitioner :- Munesh Pal Respondent :- State Of U.P. & Another Petitioner Counsel :- Sumit Daga Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the applicant and the learned A.G.A.
It is contended by the learned counsel for the applicant that in the present case
the cheque in dispute was given in security, the same has been misused.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A. further proceedings in complaint case no. 338 of 2009
under section 138 N.I. Act P.S. Kankarkhera district Meerut pending in the
court of Judicial Magistrate IIIrd Meerut shall remain stayed till the next date
of listing.
List after four weeks for orders.
Order Date :- 25.1.2010
N.A.