Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harminder Singh vs Inder Singh Chahal And Anr
2023 Latest Caselaw 16729 P&H

Citation : 2023 Latest Caselaw 16729 P&H
Judgement Date : 25 September, 2023

Punjab-Haryana High Court
Harminder Singh vs Inder Singh Chahal And Anr on 25 September, 2023
                                                             Neutral Citation No:=2023:PHHC:126469




234              CRM-A-437-2023

                 HARMINDER SINGH
                 V/S
                 INDER SINGH CHAHAL AND ANR.

Present:         Mr. B.S. Bajwa, Advocate
                 for the applicant-appellant.

                 ****

This is an application under Section 378(4) Cr.P.C. for leave to

appeal against judgment of acquittal recorded under Section 138 of the

Negotiable Instruments Act.

Learned counsel contends that signatures on the cheque in question

were not disputed by respondent- accused and so, presumption under Section

139 of the Negotiable Instruments Act was available in favour of the

applicant-appellant. Learned counsel contends that only defence put forth by the

respondent so as to rebut the presumption was, misuse of the cheque.

However, respondent did not adduce any cogent evidence in support

of the said defence and that Trial Court has wrongly recorded the acquittal.

Arguable points are involved in the appeal.

Leave granted. Registry is directed to assign the appeal number.

Main Appeal:

Notice of motion for 14.12.2023.

( DEEPAK GUPTA ) JUDGE September 25, 2023 Neetika Tuteja

Neutral Citation No:=2023:PHHC:126469

1 of 1

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter