High Court Kerala High Court

P.V.Ramakrishnan vs P.P.Beerankutty on 7 February, 2007

Kerala High Court
P.V.Ramakrishnan vs P.P.Beerankutty on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 550 of 2007()


1. P.V.RAMAKRISHNAN, S/O.KAMMARAN,
                      ...  Petitioner

                        Vs



1. P.P.BEERANKUTTY,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.B.RADHAKRISHNA PILLAI

                For Respondent  :SRI.R.JYOTHIKRISHNAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :07/02/2007

 O R D E R
                        K.R. UDAYABHANU, J

             =================================

                     CRL. R.P. NO. 550 OF 2007

             =================================

              Dated this the 7th day of February 2007




                                O R D E R

The revision petitioner is the accused in C.C. No. 115/2000

in the court of Judicial First Class Magistrate, Kannur with respect

to the offence under section 138 of the Negotiable Instruments

Act. It is submitted that matter has been settled. He has filed

an application seeking to compound the matter signed by the

accused as well as the complainant and their respective counsel.

In the circumstances, the matter would stand compounded and

the accused acquitted.

K.R. UDAYABHANU, JUDGE.

RV