Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Avinash Mishra vs Parmanand Yadav
2022 Latest Caselaw 1480 Chatt

Citation : 2022 Latest Caselaw 1480 Chatt
Judgement Date : 22 March, 2022

Chattisgarh High Court
Avinash Mishra vs Parmanand Yadav on 22 March, 2022
                       HIGH COURT OF CHHATTISGARH, BILASPUR

                                    CRMP No. 1427 of 2020

         • Avinash Mishra S/o Shri Rajesh Mishra Aged About 32 Years R/o House No.
           277-278, Smriti Nagar, Bhilai, Chowki Smriti Nagar, Police Station Supela,
           Tahsil & District Durg Chhattisgarh.                      ---- Petitioner

                                             Versus

         • Parmanand Yadav S/o Shri Ramchij Chaudhary Aged About 56 Years R/o
           26/07, Radhika Nagar, Bhilai, Police Station Supela, Tahsil & District Durg
           Chhattisgarh.                                           ---- Respondent

For Petitioner : Mr. Roop R. Naik, Advocate.

For Respondent : None.

Hon'ble Shri Justice Arvind Singh Chandel Order on Board 22/03/2022

1. Heard on admission.

2. Also heard on applications praying for grant of special leave to file acquittal appeal under Section 378(4) of the Cr.P.C. against the judgment dated 28.12.2019 passed by the Judicial Magistrate First Class, Durg (C.G.) in R.C.C. No. 30275/2013, whereby the JMFC, Durg acquitted the respondent from the charges of offence punishable under Section 138 of the Negotiable Instruments Act.

3. Perused the judgment of the trial Court also gone through the statements of witnesses and other material available on record. On due consideration, it appears that it is a case where the leave should be granted for submission of acquittal appeal.

4. Accordingly, the leave is granted to the petitioner to file acquittal appeal against the impugned judgment.

5. Consequently, this CRMP is stands disposed of.

6. Registry is directed to register this CRMP as Acquittal Appeal and list the same for hearing on admission along with ACQA No. 64/2020

Sd/-

(Arvind Singh Chandel) Judge Vasant

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter