IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 4562 of 2006()
1. K.G. SURESH BABU,
... Petitioner
Vs
1. K.K. RAVEENDRAN, AGED 45 YEARS,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.GEORGE VARGHESE
For Respondent :SRI.M.R.NANDAKUMAR
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :28/05/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
Crl.R.P.No.4562 of 2006
--------------------------------------
Dated this the 28th day of May, 2009.
ORDER
This revision is in challenge of the judgment of learned VI Additional
Sessions Judge, Ernakulam confirming conviction of the petitioner for offence
punishable under Section 138 of the Negotiable Instruments Act (for short, “the
Act”) but modifying the substantive sentence and the amount of compensation
directed to be deposited by the petitioner.
2. Petitioner and respondent No.1 filed Crl.M.A.No.3081 of 2009
reporting settlement and seeking permission to compound the offence.
3. It is seen from Crl.M.A. No.3081 of 2009 that parties have settled
the dispute out of court. There is no reason to think that the composition is not
voluntary. Offence under Section 138 of the Act is made compoundable under
Section 147 of the Act. Hence permission is granted and Crl.M.A.No.3081 of
2009 is allowed. The composition entered between the petitioner and
respondent No.1 is accepted and that shall have the effect of acquittal of the
petitioner under Section 320(8) of the Code of Criminal Procedure.
Crl.R.P.No.4562/2006
2
Revision Petition is disposed of as above.
Crl.M.A.No.13272 of 2006 will stand dismissed.
THOMAS P.JOSEPH,
Judge.
cks