High Court Kerala High Court

Anil Janardhana Radha vs The Managing Director on 4 December, 2008

Kerala High Court
Anil Janardhana Radha vs The Managing Director on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3741 of 2008()


1. ANIL JANARDHANA RADHA, AGED 40/04,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, KUZHIYATH HIRE
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.ISSAC NINAN

                For Respondent  :SRI.T.KURIAKOSE PETER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3741     OF 2008
            ===========================

      Dated this the 4th day of December,2008

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in C.C.356/2005 on the

file of Judicial First Class Magistrate-I,

Chengannur. Petitioner was convicted for the

offence under section 138 of Negotiable Instruments

Act. Conviction was confirmed in Crl.A.648/2006 by

Additional Sessions Judge, Mavelikara. Revision is

filed challenging the conviction and sentence.

2. Crl.M.appl.11508/2008 is filed jointly under

section 147 of Negotiable Instruments Act by first

respondent and revision petitioner seeking

permission to compound the offence stating that

they have settled the dispute amicably.

Crl.M.A.11508/2008 is allowed. Permission is

granted to compound the offence. Offence is

compounded.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006