Court No. - 40 Case :- APPLICATION U/S 482 No. - 21542 of 2010 Petitioner :- Rahul Tyagi Respondent :- State Of U.P. And Another Petitioner Counsel :- Jitendra Kr. Shishodia Respondent Counsel :- Govt Advocate Hon'ble Virendra Singh,J.
Heared learned counsel for the applicant and the learned AGA for the State
and perused the record.
This application u/s 482 Cr.P.C has been filed to quash the further proceeding
of case no.1931 of 2009 (M/s MRON International Vs. Rahul Tyagi) u/s 138
N.I.Act, P.S. New Agra, district Agra pending before the learned Special
Chief Judicial Magistrate, Agra.
The certificate of registration and allotment of TIN (on page 14) is not visible
properly regarding propriety, partner’s name and address etc. Therefore, the
learned counsel for the applicant is directed to produce the original certificate.
Be it listed on 6.7.2010.
Order Date :- 25.6.2010
Gaurav