IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3426 of 2008()
1. E.M.JOSEPH, AGED 30,S/O.MATHEW, HOUSE
... Petitioner
Vs
1. JOHNEY J.VALOORAN, AGED , S/O.LATE JOSE
... Respondent
2. STATE OF KERALA REPRESENTED BY PUBLIC
For Petitioner :SMT.VALSAMMA KURIAN JOSE
For Respondent :SRI.P.V.GEORGE(PUTHIYIDAM)
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :21/10/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3426 OF 2008
AND
CRL.M.APPL.NO.10490 OF 2008
------------------------------------------
Dated this the 21st day of October, 2008
O R D E R
Petitioner is the accused. He was convicted for the
offence under section 138 of Negotiable Instruments Act. First
respondent is the complainant. Revision is filed challenging the
conviction and sentence in S.T. 261 of 2006 on the file of Judicial
First Class Magistrate-IV, Kochi as confirmed in Crl.Appeal 779
of 2007 by Additional Sessions Court, Ernakulam.
2. Petitioner and first respondent jointly filed
Crl.M.App.10490 of 2008, petition under section 147 of N.I.Act
stating that they have settled the dispute between them. As the
petition is signed by first respondent/complainant apart from his
counsel, permission is granted to compound the offence.
Offence is compounded.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-