High Court Kerala High Court

K.Velayudhan vs P.Poker on 29 November, 2006

Kerala High Court
K.Velayudhan vs P.Poker on 29 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 937 of 1997()



1. K.VELAYUDHAN
                      ...  Petitioner

                        Vs

1. P.POKER
                       ...       Respondent

                For Petitioner  :SMT.LEKHA SURESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble the Chief Justice MR.V.K.BALI

 Dated :29/11/2006

 O R D E R
                                   V.K.Bali,C.J.

                         ----------------------------------------

                          Crl.R.P.No.937 of 1997 &

                           Crl.R.C.No.27 of 1997

                        -----------------------------------------

              Dated, this  the 29th day of  November, 2006


                                       ORDER

V.K. Bali, CJ. (Oral):

The petitioner has been held guilty under Section 138 of

the Negotiable Instruments Act, 1881, hereinafter referred to as

‘Act of 1881’, and sentenced to undergo simple imprisonment for

three months vide order dated 17th June, 1995 passed by the

Chief Judicial Magistrate, Kozhikode. The appeal carried against

the order aforesaid was dismissed by the learned Additional

Sessions Judge, Kozhikode vide order dated 29th August, 1997.

It is against these two orders that the revision petition has been

filed. Crl.R.C.No.27 of 1997 has been suo motu registered by

this Court and notice was issued to the accused to show cause

why the sentence should not be enhanced.

2. During the pendency of these matters, a compounding

petition has been jointly filed by the parties in Crl.R.P.No.937 of

1997 under Section 320 of the Code of Criminal Procedure read

with Section 147 of the Act of 1881. It has, inter alia, been

pleaded in the application aforesaid that the dispute between the

Crl.R.P.No.937 of 1997

2

revision petitioner/accused and the first respondent/complainant

has been settled out of court and the first respondent has no

grievance or complaint against the revision petitioner and that

the entire money transaction has already been settled.

3. In view of the compromise arrived at between the

parties, the impugned orders are set aside and the criminal

revision petition is allowed. Crl.R.C. No.27 of 1997 would stand

closed. Crl.M.Appln.No.11883 of 2006 shall stand recorded.

V.K.Bali

Chief Justice

vku/-