IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1776 of 2009()
1. SARALA DEVI, AGED 43 YEARS,
... Petitioner
Vs
1. MAJEED, S/O.MOIDU, KARIMPANAKKAL VEEDU,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.N.J.ANTONY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :08/06/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
Crl.R.P.No.1776 of 2009
--------------------------------------
Dated this the 8th day of June, 2009.
ORDER
This revision is in challenge of judgment of learned Sessions Judge,
Wayanad, Kalpetta in Crl.Appeal No.23 of 2007 confirming conviction and
sentence of petitioner for offence punishable under Section 138 of the
Negotiable Instruments Act (for short, “the Act”).
2. Petitioner and respondent No.1 filed Crl.M.A.No.5428 of 2009
reporting settlement and seeking permission to compound the offence.
3. It is seen from Crl.M.A. No.5428 of 2009 that parties have settled
the dispute out of court. There is no reason to think that the composition is not
voluntary. Offence under Section 138 of the Act is made compoundable under
Section 147 of the Act. Hence permission is granted and Crl.M.A.No.5428 of
2009 is allowed. The composition entered between the petitioner and
respondent No.1 is accepted and that shall have the effect of acquittal of the
petitioner under Section 320(8) of the Code of Criminal Procedure.
Revision Petition is disposed of as above.
THOMAS P.JOSEPH,
Judge.
cks