High Court Kerala High Court

Davis vs Sidharthan on 17 November, 2009

Kerala High Court
Davis vs Sidharthan on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2966 of 2009()


1. DAVIS, S/O. RAPPAI,
                      ...  Petitioner

                        Vs



1. SIDHARTHAN, S/O. KRISHNAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.S.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :17/11/2009

 O R D E R
                     P.S.GOPINATHAN, J.
                ----------------------------------------
                   Crl.R.P.No.2966 of 2009
                ----------------------------------------
         Dated this the 17th day of November, 2009

                               ORDER

The revision petitioner was convicted by the Judicial

Magistrate of the First Class, Kodungalur in C.C.No.1545 of

2004 for offence under Section 138 of the Negotiable

Instruments Act and sentenced to simple imprisonment for one

year with an order to pay Rs.1,40,000/- as compensation to the

first respondent. In Criminal Appeal No.815 of 2006 the

Additional Sessions Judge, Fast Track-I, Thrissur confirmed the

conviction and sentence. Now the revision petition.

2. The revision petitioner along with first respondent

settled the matter out of court and filed Criminal

M.Appl.No.11301 of 2009, seeking an order to record the

compounding.

3. Having heard either side, I find no reason to reject the

petition. Hence the petition Criminal M.Appl.No.11301 of 2009

is recorded and the revision petitioner would stand acquitted

under Section 147 of the Negotiable Instruments Act and read

Crl.R.P.No.2966 of 2009
2

with Section 320(8) of the Code of Criminal Procedure and is set

at liberty.

Revision petition is disposed as above.

P.S.GOPINATHAN, JUDGE

skj