High Court Kerala High Court

C.L.Shaji vs State Of Kerala on 3 July, 2009

Kerala High Court
C.L.Shaji vs State Of Kerala on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2139 of 2009()



1. C.L.SHAJI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MATHEW PHILIP EDAPPALLIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/07/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO. 2139 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                   Dated this the 3rd day of July,    2009

                                 O R D E R

————–

This revision is in challenge of judgment of learned

Additional Sessions Judge, Kottayam in Crl. Appeal No.829 of 2007

confirming conviction but modifying sentence for offence punishable

under Section 138 of the Negotiable Instruments Act (for short, “the

Act”).

2. Petitioner and respondent No.2 filed Crl.M.A No.6505 of

2009 reporting settlement and seeking permission to compound the

offence.

3. It is seen from application No.6505 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.6505 of 2009 is allowed. The

composition entered between petitioner and respondent No.2 is

accepted and that shall have the effect of acquittal of the petitioner

under Section 320(8) of Code of Criminal Procedure.

Criminal Revision Petition is disposed of as above.

THOMAS P.JOSEPH, JUDGE.

vsv