Citation : 2025 Latest Caselaw 2649 UK
Judgement Date : 21 August, 2025
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
D1-
04 SPLA No.211 of 2025
CRLA No.493 of 2025
Hon'ble Ravindra Maithani, J.
Mr. B.M. Pingal, Advocate for the appellant.
Mr. V.S. Rawat, A.G.A. for the State. Heard.
The appellant proposes to challenge the judgment and order dated 23.07.2025, passed in Criminal Appeal No.41 of 2024, Laxmi Bharti Vs. Rajendra Singh @ Rajesh Singh and another, by the court of Additional Sessions Judge, Kotdwar, District Pauri Garhwal, by which the respondent no.2 has been acquitted of the charge under Section 138 of the Negotiable Instruments, 1881. He seeks leave to appeal.
Learned counsel for the petitioner submits that, in fact, trial court had convicted the respondent no.2, but the appellate court has acquitted her.
Having considered, this Court is of the view that this is a fit case in which the leave to appeal may be granted.
The leave to appeal is granted. Admit.
Let call for the LCR.
Let paper book be prepared and provided to learned counsel for the parties, as per rule.
Issue notices to the respondent no.2, returnable within six weeks.
Steps to be taken within a week. List on 06.10.2025.
(Ravindra Maithani J.) 21.08.2025 RV
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!