High Court Kerala High Court

Muraleedharan Nair vs State Of Kerala Represented By on 3 March, 2008

Kerala High Court
Muraleedharan Nair vs State Of Kerala Represented By on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2707 of 2007()


1. MURALEEDHARAN NAIR, PADMASREE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. K.THAMPAN, SARASWATHY BHAVAN,

3. MASTER.KRISHNAN, S/O.THAMPAN (LATE),

                For Petitioner  :SRI.C.UNNIKRISHNAN (KOLLAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/03/2008

 O R D E R
                              R.BASANT, J.

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

                        Crl.M.C.No.2707 of 2007

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

                 Dated this the  3rd day of March 2008


                                  O R D E R

This petition is for permission to compound an offence

under Section 138 of the Negotiable Instruments Act at the post

revision stage. The decision in Sabu George v. Home Secretary

[2007(1) KLT 982] had held that consequent to such a

composition, it is possible to invoke the powers under Section

482 Cr.P.C. But the said decision has been overruled and in the

light of the decision in Sudheerkumar v. Kunhiraman [2008(1)

KLT 168](DB), the prayer to apply the dictum in Sabu George v.

Home Secretary [2007(1) KLT 982] cannot be accepted.

2. This Criminal Miscellaneous Case is in these

circumstances dismissed.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007