IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 353 of 2009()
1. MADHU
... Petitioner
Vs
1. THANKAPPAN
... Respondent
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent :SRI.K.B.UDAYAKUMAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :28/01/2009
O R D E R
M. SASIDHARAN NAMBIAR,J.
-------------------------------------------------
CRL.R.P.No.353 OF 2009
--------------------------------------------------
Dated this the 28th day of January, 2009
O R D E R
Revision petitioner is the accused and first respondent
the complainant in C.C.641 of 2003 on the file of Judicial First
Class Magistrate-I, Kottarakkara. Revision petitioner was
convicted for the offence under section 138 of Negotiable
Instruments Act. Conviction was confirmed by Additional
Sessions Court, Kollam in Crl. Appeal 78 of 2005. Revision is
filed challenging the conviction.
2. Crl. M.A.1037 of 2009 is jointly filed by first
respondent and revision petitioner under section 147 of
Negotiable Instruments Act seeking permission to compound the
offence stating that they have settled the dispute out of Court.
Crl.M.A. 1037 of 2009 is allowed. Permission is granted to
compound the offence. Offence is compounded.
Learned counsel appearing for revision petitioner
submitted that revision petitioner is undergoing the sentence in
this case in Sub Jail, Kottarakkara. If so, and if revision
CRRP 353/2009
2
petitioner is not wanted in any other case, he be released
forthwith.
M. SASIDHARAN NAMBIAR, JUDGE
okb