High Court Kerala High Court

Gopu K.G vs D.Pappan And Another on 28 October, 2008

Kerala High Court
Gopu K.G vs D.Pappan And Another on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3487 of 2008()



1. GOPU K.G.
                      ...  Petitioner

                        Vs

1. D.PAPPAN AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :SRI.S.H.RAJESH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/10/2008

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.
                        ...........................................
                     CRL.R.P.NO. 3487 OF 2008
                       ............................................
          DATED THIS THE 28th                 DAY OF OCTOBER, 2008

                                       ORDER

First respondent is the complainant and petitioner, the accused in

S.T.1566 of 2004 on the file of Judicial First Class Magistrate-II,

Pathanamthitta. Petitioner was convicted for the offence under

Section 138 of N.I.Act. The conviction was confirmed and sentence

was modified by Sessions Court, Pathanamthitta in Crl.A.85 of 2006.

Revision petition is filed challenging the conviction.

2. First respondent the complainant, along with revision petitioner

jointly filed Crl.M.A.10719 of 2008, an application under Section 147

of Negotiable Instruments Act, seeking permission to compound the

offence, stating that they have settled the dispute and therefore they

may be permitted to compound the offence. As the petition is signed

by first respondent and his counsel, permission granted to compound

the offence. Offence is compounded.

Revision petition is disposed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-