2002 INSC 0428 SUPREME COURT OF INDIA Raj Lakshmi Mills Vs. Shakti Bhakoo Crl.A.Nos.630-31 of 2002 (B.N.Kirpal CJI., K.G.Balakrishnan and Dr.Arijit Pasayat JJ.) 08.07.2002 ORDER 1. The Text below is only a summarized version of the order pronounced 2. Criminal complaint filed by appellant against respondent and his brother-in-law for dishonor of cheque which had been issued by their partnership firm. High Court on assumption of facts came to conclusion that respondent were not responsible for conduct of business and thus Order of summon was bad. On appeal Supreme Court held that High Court cannot on assumption of facts held that respondent was not responsible for conduct of business. 1 SpotLaw