IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3755 of 2008()
1. T.D. DEVASSIA, TELEPHONE MECHANIC,
... Petitioner
Vs
1. MATHEW P.J., PLAMPARAMBIL HOUSE,
... Respondent
2. STATE OF KERALA -REPRESENTED BY
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/11/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3755 OF 2008
............................................
DATED THIS THE 20th DAY OF NOVEMBER, 2008
ORDER
Revision petitioner is the accused and first respondent, the
complainant in S.T.1388 of 2004 on the file of Judicial First Class
Magistrate-II, Changanacherry. Petitioner was convicted for the
offence under Section 138 of N.I.Act. Conviction was confirmed by
Sessions Court, Kottayam in Crl.A.771 of 2007. Revision petition is
filed challenging the conviction and sentence.
2. First respondent, along with revision petitioner filed
Crl.M.A.11505 of 2008, an application under Section 147 of N.I.Act,
seeking permission to compound the offence, stating that they have
amicably settled the dispute. As the revision petitioner is undergoing
the sentence, on his behalf, his wife has signed the petition along with
the counsel. As first respondent has sought permission, Crl.M.A.11505
of 2008 is allowed. Permission is granted to compound the offence.
Offence is compounded. If petitioner is undergoing sentence in this
case and is not wanted in any other case, he shall be released
forthwith.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-