Allahabad High Court High Court

Rahul Hukku vs Gaurav Goel on 13 July, 2010

Allahabad High Court
Rahul Hukku vs Gaurav Goel on 13 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 455 of 2001

Petitioner :- Rahul Hukku
Respondent :- Gaurav Goel
Petitioner Counsel :- Santosh K.Banerji
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

This Criminal Revision under Section 397/401 Cr.P.C. has been filed against
the judgment and order dated 17.8.2001 passed by the Saroj Yadav, the then
A.C.J.M., C.B.I. in Criminal Case No.641 of 2001 : Gaurav Goel Vs. Cyber
World Infosystem (India) Ltd. whereby revisionist was summoned to face
trial for the offence punishable under Section 138 Negotiable Instrument Act.

List revised but none responds to press this revision.

It reveals from perusal of the impugned order that the revisionist was
summoned to face trial on the basis of the complaint filed by opposite party
no.2 after recording the evidence under Section 200 and 202 Cr.P.C. There is
no illegality, irregularity or impropriety in the impugned order and it is devoid
of merit.

Accordingly, the revision is dismissed.

Let copy of this order be sent to the concerned court immediately for further
proceeding.

Order Date :- 13.7.2010

Shukla