IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3198 of 2007()
1. K.A.ABDUL KADER,PROPRIETOR,
... Petitioner
Vs
1. K.K.GOPI,S/O. KARUPPAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.T.A.SHAJI
For Respondent :PUBLIC PROSECUTOR
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.3198 OF 2007
===========================
Dated this the 4th day of December,2008
ORDER
Revision petitioner is the accused and first
respondent the complainant in C.C.925/1999 on the
file of Judicial First Class Magistrate Court-I,
Aluva. Petitioner was convicted for the offence
under section 138 of Negotiable Instruments Act.
Conviction was confirmed by Sessions Judge,
Ernakulam in Crl.A.389/2005. Crl.M.Appl.12011/2008
is filed jointly by respondent and revision
petitioner seeking permission to compound the
offence stating that they have settled the dispute
out of court and first respondent received the
entire amount due under the cheque from the
revision petitioner. C.M.Appl.12011/2008 is
allowed. Permission is granted to compound the
offence. Offence is compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
CRRP 2
M.SASIDHARAN NAMBIAR, J.
---------------------
W.P.(C).NO. /06
---------------------
JUDGMENT
SEPTEMBER,2006