IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3514 of 2009()
10. RESUME
... Petitioner
1. KRISHNAN, S/O. ASARI SANKUM
Vs
1. MOHANAN, S/O. VELAYUDHAN, THATTANVEETTIL
... Respondent
2. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :SRI.P.K.SAJEEV
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :17/11/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.3514 of 2009
----------------------------------------
Dated this the 17th day of November, 2009
ORDER
The revision petitioner is assailing the judgment of
conviction and sentence for offence under Section 138 of the
Negotiable Instruments Act in S.T.No.808 of 2005 on the file of
the Judicial Magistrate of the First Class, Wadakkanchery as
confirmed in Criminal Appeal No.35 of 2007 on the file of the
Additional Sessions Judge, Fast Track-I, Thrissur.
2. Now the revision petitioner along with the first
respondent settled the matter out of court and filed Criminal
M.Appl.No.11042 of 2009 seeking an order to record the
compromise.
3. Having heard either side, I find no reason to reject the
petition. Hence, the petition Criminal M.Appl.No.11042 of 2009
is recorded and the revision petitioner would stand acquitted
under Section 147 of the Negotiable Instruments Act and 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