Em.)
FILE 0? THE CML same team.) at JMFC., Guess F<£J'R@'Ti:4i'E"
OFFENCE uzsnsa our M. ACT. e . M e : V
This petition coming on for admission this day, the e6'u_§'t made K
foilowing; V »
Petitioner is seeking quashing 'prcceeéings igt j{3.Ci*;§t}50i2006 'V
on the fiie of cm: Judge (Jr.I3n) 8e;Jlf»iFG,éV£3uteti§§'.«
2. Reeponeent heeatee a ptittiate uengefr Section 200 of
C:.P.C. for Section 338 Negotiable
instruments Actimteraiia; the compiainant is {unnirzg agro
services in the narféé aendetyiie. eésiswetha Agra Services’ and he is
peeieezng rtéeeeeaetenee eieetweviee in the dflp erigezien. in this regarci,
the eceeeee’ hei§v.ies§’1ee{a–..cheque fer ciischasge of the ameunt. The said
e._,g;h,eque i&ae”;éreeeri§éd..ebefere the Banker cf eompiairaant, the same was .
_:%’_i;e_§;ireed with ..a}1«;_ehdorsement ‘Account Ciosed’. Based an the said
ti.e’re(§ie:jsjei§1eira«t.é the comptairtant issued netice aria: titezreafter has filed the
tieeeeeseg. the teamed Magistrate by detailed erder dated 29.32007 has
. ‘ *v._he£d,tfi’at clesure of account aiso amounts to an offence. The cheque is
ereeenteé within six months from me date of the cheque. Considering the
circumstances and considering the material produced by tmf ”
I do not find any ground for interference. Accordingily,
DKB/