Citation : 2022 Latest Caselaw 12317 Raj
Judgement Date : 14 October, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 6260/2022
Bina Devi W/o Gajendra Singh, Aged About 42 Years, R/o Nai
Abadi Pratapgarh Raj.
----Petitioner Versus
M/s Priyanka Textile, Through Properietor Shri Vinit Minda S/o
Kalishchandra Ji Minda R/o Pratapgarh Raj.
----Respondent
For Petitioner(s) : Mr. Parikshit Nayak For Respondent(s) : Mr. Gaurav Singh, PP
JUSTICE DINESH MEHTA
Order
14/10/2022
1. Realising that in light of the judgment of this Court rendered
in case of G.K. Construction Company vs Balaji Makan Samagri
Stores (S.B. Criminal Misc(Pet.) No. 189/2022), the petitioner has
no sustainable arguments, Mr. Nayak, learned counsel for the
petitioner makes an alternative prayer that the petitioner be
allowed a month's time to comply with the impugned order dated
20.08.2022.
2. Having heard learned counsel for the petitioner and
considering that a substantial amount is required to be deposited
by the petitioner in compliance of provisions of Section 148 of the
Negotiable Instruments Act, the petitioner is allowed to deposit the
requisite amount by 15.11.2022.
(2 of 2) [CRLMP-6260/2022]
3. In case, the requisite amount is not deposited by
15.11.2022, petitioner's appeal (being Criminal Appeal
No.40/2022) shall stand dismissed.
4. The present petition so also the stay application stands
dismissed accordingly.
(DINESH MEHTA),J 421-Arvind/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!