IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3357 of 2008()
1. PATHROS
... Petitioner
Vs
1. BABU AND ANOTHER
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :13/10/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3357 OF 2008
AND
CRL.M.APPL.NO.10252 OF 2008
------------------------------------------
Dated this the 13th day of October, 2008
O R D E R
Petitioner was convicted and sentenced for the offence
under section 138 of Negotiable Instruments Act in C.C.31of
2000 by Judicial First Class Magistrate-I, Punalur. First
respondent is the complainant. Conviction and sentence were
confirmed by Additional Sessions Judge, Kollam in Crl.Appeal 40
of 2003. Revision is filed under section 397 read with section
401 of Code of Criminal Procedure.
2. Along with revision, petitioner filed Crl.M.Appl.
10252 of 2008, a joint petition under section 147 of N.I.Act for
permission to compound the offence. The petition shows that
the subject matter of the dispute was settled by first respondent
and petitioner and first respondent received the entire amount
due to him. As the petition is signed by the first respondent and
his counsel, apart from petitioner and his counsel, the petition is
allowed. Permission is granted to compound the offence.
Offence is compounded.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-