Allahabad High Court
Suneel Kumar Jain vs State Of U.P. And Another on 3 February, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 3162 of 2010 Petitioner :- Suneel Kumar Jain Respondent :- State Of U.P. And Another Petitioner Counsel :- Sri Prakash Dwivedi 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 cheque in dispute
was presented before the bank thrice but the same was dishonoured.
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. 02 of 2007 under section 138 N.I. Act pending in the
court of learned MunsifIII, Mirzapur shall remain stayed till the next date
of listing.
List after four weeks for orders.
Order Date :- 3.2.2010
RPD