Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narubai vs Leeladhar (2025:Rj-Jd:20158)
2025 Latest Caselaw 12300 Raj

Citation : 2025 Latest Caselaw 12300 Raj
Judgement Date : 25 April, 2025

Rajasthan High Court - Jodhpur

Narubai vs Leeladhar (2025:Rj-Jd:20158) on 25 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:20158]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Crml Leave To Appeal No. 27/2025
1.       Narubai W/o Shri Mangilal Kumawat, Aged About 50
         Years, R/o Emdi, Tehsil And District Rajsamand (Raj)
2.       Mangilal S/o Shri Veniram Kumawat, Aged About 55
         Years, R/o Emdi, Tehsil And District Rajsamand (Raj)
                                                                       ----Appellants
                                          Versus
Leeladhar S/o Shri Meghraj Dwivedi, Partner Balaji Bioseeds,
Bhatt Khera, Via Emdi, Tehsil And District Rajsamand, Address Of
Shop Balaji Seeds Bhandar, J.k. Mod, Kankroli, Tehsil And District
Rajsamand (Raj)
                                                                      ----Respondent


For Appellant(s)               :     Mr. Dinesh Chandra Mali
For Respondent(s)              :     --


          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 "Opening balance insufficient" 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

[2025:RJ-JD:20158] (2 of 2) [CRLLA-27/2025]

respondent was acquitted from the charges under Section

138 of N.I. Act.

3. Office to proceed.

(FARJAND ALI),J 53-Samvedana/-

Powered by TCPDF (www.tcpdf.org)

 
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