Citation : 2023 Latest Caselaw 4716 Raj
Judgement Date : 16 May, 2023
[2023/RJJD/015401]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Crml Leave To Appeal No. 88/2023
R.r. Rathi Fire Works, Shop No. 12 And 13, Old Stadium, Caltex Road, Jodhpur Through Proprietor Vinod Rathi S/o Shri Rameshwar Das Ji, Aged About 40 Years, R/o Mahesh Colony, Paota C Road, Lal Maidan, Jodhpur (Raj.)
----Appellant Versus Babulal S/o Shri Pokardas Jain, R/o F-1, Mahaveer Nagar, Nearby Street Of Kamla Nehru Hospital, Pal Link Road, Jodhpur (Raj.)
----Respondent
For Appellant(s) : Mr. Aditya Sharma For Respondent(s) : --
HON'BLE MR. JUSTICE FARJAND ALI
Order
16/05/2023
1. Upon perusal of the judgment impugned, it is revealing that
a cheque was allegedly given by the accused-respondent to the
petitioner, which upon presentation got dishonoured owing to
insufficiency of funds in the account of the accused. There seems
reasonable grounds to allow the petitioner to prefer an appeal
against the impugned judgment.
2. Accordingly, the instant application seeking leave to appeal is
allowed. The memo of leave to appeal application shall be treated
and registered as an appeal.
3. Office to proceed.
(FARJAND ALI),J 30-AnilKC/-
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!