Citation : 2022 Latest Caselaw 158 UK
Judgement Date : 21 January, 2022
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
SPLA No.7 of 2022
With
CRLA No.41
Hon'ble N.S. Dhanik, J.
Mr. Abhijay Negi, learned counsel for the appellant.
Mrs. Manisha Rana Singh, learned A.G.A. for the State.
This appeal is preferred against the judgment and order dated 10.09.2021 passed by Additional Chief Judicial Magistrate IV, Dehradun in complaint case no.4578 of 2017, "Arvind Gupta Vs. Rashid" whereby the respondent-Rashid has been acquitted under Section 138 N.I. Act.
Special leave to appeal has also been moved.
Issue notice to respondent no.2. Steps be taken within seven days. List after service.
Urgency application (IA/1/2022) stands disposed of.
(N.S. Dhanik, J.) Vacation Judge 21.01.2022 Sukhbant
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!