Allahabad High Court High Court

Suresh Chandra Tayal vs State Of U.P. & Another on 8 January, 2010

Allahabad High Court
Suresh Chandra Tayal vs State Of U.P. & Another on 8 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 5441 of 2009

Petitioner :- Suresh Chandra Tayal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Yashwant Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

This criminal revision is challenging summoning
order dated 03.12.2009 passed by Judicial
Magistrate, Meerut in Case No. 917 of 2009 under
section 138 N.I. Act, P.s. Sadar Bazar, Meerut.
The submission is that the Meerut Court has no
jurisdiction to try the case.

It is open for the revisionist to raise the dispute
regarding jurisdiction before the Court concerned
where the complaint is pending which shall decide
in accordance with law. Since this has not been
done, I am not inclined to interfere in this revision.
Revision is hereby dismissed.

Order Date :- 8.1.2010
S.A.A.Rizvi