IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1397 of 2009()
1. M/S HADEED STEELS,
... Petitioner
2. P.M. MUHAMMED ALI BABU,
3. MUHAMMED ASHRAF,
Vs
1. HUMAYOON K.,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.E.NARAYANAN
For Respondent :SRI.K.M.FIROZ
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :21/12/2009
O R D E R
P.S.GOPINATHAN, J.
-----------------------------------
Crl.R.P.No.1397 of 2009
----------------------------------
Dated this the 21st day of December, 2009
ORDER
The revision petitioners were convicted by the Judicial
Magistrate of the First Class (Marard Cases),Kozhikode in S.T.No.356
of 2006 for offence under Section 138 of the Negotiable Instruments
Act and sentenced to simple imprisonment for three months each with
order to pay Rs.1,50,000/- each as compensation. In Criminal Appeal
No.384 of 2007 the conviction was confirmed. But the sentence was
reduced to imprisonment till rising of the court. The order to pay
compensation was sustained.
2. Now, the revision petitioners along with the first
respondent settled the matter out of court and filed
Crl.M.Appl.No.12625 of 2009 seeking an order to record
compounding. Having heard either side, I find no reason to reject the
petition. Hence the petition Crl.M.Appl.No.12625 of 2009 is recorded
and the revision petitioner would stand acquitted under Section 147
of the Negotiable Instruments Act read 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.