IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 23 of 2009(E)
1. RAVINDRAVIKRAMAN PILLAI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. RADHAKRISHNA PILLAI, MANI MANDIRAM,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/01/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO. 23 OF 2009
===========================
Dated this the 2nd day of January,2009
ORDER
Revision petitioner is the accused and second
respondent the complainant in C.C.466/2005 on the
file of Judicial First Class Magistrate-II,
Punalur. Revision petitioner was convicted and
sentenced for the offence under section 138 of
Negotiable Instruments Act. The conviction and
sentence were confirmed by Sessions Judge, Kollam
in Crl.A.301/2006. Revision is filed challenging
the conviction and sentence.
2. C.M.Appl.12590/2008 is jointly filed by
second respondent and revision petitioner seeking
permission to compound the offence stating that
they have amicably settled the dispute and second
respondent had received the money due from the
revision petitioner. Crl.M.Appl.12590/2008 is
allowed. Permission is granted to compound the
CRRP 23/2009 2
offence. Offence is compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006