IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH S.B. Criminal Misc. Petition No.2272/09 Surendra Kumar Jain Versus Hukum Chand Jain DATE OF ORDER : 09/12/2009 HON'BLE MR. JUSTICE K.S. RATHORE Mr. Dharmesh Jain, for petitioner Mr. Pradeep Mathur, for respondent ***
The instant criminal misc. petition u/s.482 Cr.P.C. is directed against the order dt.31/7/2009 passed by the Additional District & Sessions Judge, No.1 [Fast Track], Kota in Criminal Revision No.55/2009, whereby the Revisional Court has dismissed the criminal revision and upheld the orders dt.02/06/2008 & 29.08.2005 passed by Civil Judge [Jr.Div.] & Judicial Magistrate, Itawa, District Kota in Criminal Case NO.276/2005.
Learned trial court took cognizance of offence u/s.138 of Negotiable Instrument Act against the petitioner vide order dt.29/08/2005 and vide order dt.02/06/2008 legal heirs of the complainant were brought on record during pendency of the proceedings.
Upon careful perusal of the orders impugned passed by the Court below, this Court find no illegality or error apparent on the face of the record which require any interference by this Court.
Consequently, the criminal misc. petition fails being devoid of merit and is hereby dismissed.
[K.S. RATHORE], J.
FRBOHRA2272CRLMP09 9-12.doc