IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3503 of 2005()
1. C.J.EDWARD, S/.O.EDWARD, CHERUKAD HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REP. BY THE PUBLIC
... Respondent
2. C.G.REHMAN, S/O.C.K.GOVINDAN,
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent :SRI.P.HARIDAS
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/10/2009
O R D E R
P.S. GOPINATHAN, J.
-----------------------------
CRL. R.P. NO. 3503 OF 2005
---------------------------------------
DATED THIS THE 19TH DAY OF OCTOBER 2009
O R D E R
The revision petitioner, who is the accused in C.C No.110 of
2000 on the file of the Judicial Magistrate of First Class, Thiruvalla
was prosecuted by the 2nd respondent alleging offence u/s. 138 of
the Negotiable Instruments Act. The trial court found the revision
petitioner guilty. Accordingly, he was convicted and sentenced to
undergo simple imprisonment for a period of four months with a
direction to pay Rs. 2,45,000/- as compensation. In default,
revision petitioner was ordered to undergo simple imprisonment for
a further period of one month. In Crl.Appeal No. 357 of 2004
filed by the revision petitioner, the conviction was confirmed. The
substantive sentence was reduced to one for simple imprisonment
till rising of the court.
2. Assailing the legality, correctness and propriety of the
above conviction and sentence, this revision petition was filed.
CRL. R.P. NO. 3503 OF 2005
2
3. Revision petitioner and the 2nd respondent now settled
the matter and filed a joint application as Crl. M.A No. 10108 of
2009 seeking permission to compound the offence. Having heard
either side, I find no reason to reject the petition. Hence, the
petition is recorded and the revision petitioner is acquitted under
Section 147 of the Negotiable Instruments Act read with Section
320(8) of the Code of Criminal Procedure.
Crl.R.P. is disposed of as above.
P.S. GOPINATHAN
JUDGE
pkk