Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRLR/489/2022
2022 Latest Caselaw 2750 UK

Citation : 2022 Latest Caselaw 2750 UK
Judgement Date : 30 August, 2022

Uttarakhand High Court
CRLR/489/2022 on 30 August, 2022
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                   COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  CRLR No. 489 of 2022
                                  Hon'ble Ravindra Maithani, J.

Mr. Anil Kumar, Advocate for the revisionist.

Mr. S.S. Adhikari, Deputy Advocate General along with Mr. Balvinder Singh, Brief Holder for the State.

The revisionist proposes to challenge the judgment and orders of conviction recorded against him under Section 138 of the Negotiable Instruments Act, 1881. It is a delayed revision.

Issue notice to the respondent no. 2 on the delay condonation application (IA No. 1 of 2022).

List this matter on 20.10.2022.

(Ravindra Maithani, J.) 30.08.2022

AK

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter