High Court Punjab-Haryana High Court

R.P. Garg vs M/S Grasim Industries Ltd on 1 September, 2008

Punjab-Haryana High Court
R.P. Garg vs M/S Grasim Industries Ltd on 1 September, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH.



                                              Criminal Misc.734-M of 2008

                            DATE OF DECISION : SEPTEMBER 1, 2008



R.P. GARG                                            ....... PETITIONER(S)

                                  VERSUS

M/S GRASIM INDUSTRIES LTD.                           .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. PS Rana, Advocate, for the petitioner(s).
         Mr. DK Singal, Advocate, for respondent.


AJAI LAMBA, J. (Oral)

Learned counsel for the parties have informed the court that

the matter has been settled and the respondent-complainant has been left

with no cause to proceed against the petitioner in complaint dated 6.5.2006

under Section 138, Negotiable Instruments Act, 1881 (Annexure P-7) titled

‘M/s Grasim Industries Limited v. Harish Chandra India-Gables (JV) and

another’. The respondent has received from the petitioner a sum of

Rs.9,18,500/- by way of five cheques in satisfaction of its entire claim

under the complaint at issue.

The petition is, accordingly, disposed of.

September 1, 2008                                        ( AJAI LAMBA )
Kang                                                             JUDGE