IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3575 of 2009()
1. PARAVUR MUNICIPALITY,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.B.SURESH KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.R.P.No. 3575 OF 2009
===========================
Dated this the 13th day of November,2009
ORDER
Petitioner was convicted and sentenced for the
offence under section 138 of Negotiable Instruments Act
by the Judicial First Class Magistrate, Aluva in
C.C.1671/2005 filed by the first respondent.
Conviction and sentence were challenged before
Additional Sessions Court, North Paravur in
Crl.A.685/2008. The appeal was partly allowed
confirming the conviction and modifying the sentence.
The revision is filed challenging the conviction and
sentence.
2. In the revision Crl.M.Appl.11234/2009 is
jointly filed by the petitioner accused and first
respondent stating that the entire disputes were
settled and first respondent has received the amount
covered by the dishonoured cheque and in such
circumstance the case is to be compounded. An offence
under section 138 is compoundable under section 147 of
Negotiable Instruments Act. Hence the revision is
allowed. The offence under section 138 of Negotiable
Instruments Act is compounded.
M.SASIDHARAN NAMBIAR
JUDGE
2
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006