Citation : 2025 Latest Caselaw 12294 Raj
Judgement Date : 25 April, 2025
[2025:RJ-JD:20166]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Crml Leave To Appeal No. 238/2024
Krishan Kumar S/o Mahendra Singh, Aged About 44 Years, R/o
Ward No. 11, Jananiya, Tehsil Nohar, Dist. Hanumangarh.
----Appellant
Versus
Maqbool S/o Saddik, Aged About 50 Years, R/o Ward No. 38,
Nehru Nagar Nhar, P.s. Nohar, Dist. Hanumangarh.
----Respondent
For Appellant(s) : Mr. G.R. Bhari
For Respondent(s) : Mr. Vinod Sihag
HON'BLE MR. JUSTICE FARJAND ALI
Order
25/04/2025
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. The opportunity of
hearing shall be provided to the accused-respondent at the
time of hearing on the point of admission of appeal. As on
date, it appears after a ful-fledged trial the accused
respondent was acquitted from the charges under Section
138 of N.I. Act.
[2025:RJ-JD:20166] (2 of 2) [CRLLA-238/2024]
3. Office to proceed.
(FARJAND ALI),J 45-Samvedana/-
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!