High Court Kerala High Court

P.C.Gopalan vs Kuttanadu Finance Company (Pvt) … on 2 January, 2009

Kerala High Court
P.C.Gopalan vs Kuttanadu Finance Company (Pvt) … on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 17 of 2009()


1. P.C.GOPALAN, PUTHUPARAMBIL VEEDU,
                      ...  Petitioner

                        Vs



1. KUTTANADU FINANCE COMPANY (PVT) LTD.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/01/2009

 O R D E R
              M. SASIDHARAN NAMBIAR, JUDGE

               -------------------------------------------------

                       CRL.R.P.NO. 17 OF 2009
               --------------------------------------------------

              Dated this the 2nd day of January, 2009


                                O R D E R

Revision petitioner is the accused and first respondent the

complainant in C.C. 956 of 2002 on the file of Judicial First Class

Magistrate-II, Kottayam with Camp Sitting at Changanacherry.

Petitioner was convicted and sentenced for the offence under section

138 of Negotiable Instruments Act. Conviction was confirmed by

Sessions Court, Kottayam in Crl. Appeal 572 of 2004. Revision is

filed challenging the conviction and sentence.

2. Crl.M.A.63 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

already settled the dispute.

Crl.M.A.63 of 2009 is allowed. Permission is granted to

compound the offence. Offence is compounded.

M. SASIDHARAN NAMBIAR, JUDGE

okb