IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3996 of 2008()
1. M/S.GREEN PARK TEA PVT.LTD,
... Petitioner
2. M.SHAHIR SHA, S/O MOHAMMED HANEEFA,
3. SHANNAZ.A, W/O. M.SHAHIR SHA, IQBAL
Vs
1. M/S.CLOUDS ADVERTISING, KRISHNASWAMY
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/12/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3996 OF 2008
............................................
DATED THIS THE 9TH DAY OF DECEMBER, 2008
ORDER
Revision Petitioner is the accused and first respondent, the
complainant in C.C.1609 of 2004 on the file of Judicial First Class
Magistrate-II, Kochi. Petitioner was convicted for the offence under
Section 138 of N.I.Act. Conviction was confirmed by learned
Additional Sessions Judge, Ernakulam in Crl.A.124 of 2007.
Revision petition is filed challenging the conviction and sentence.
2. Revision petitioner and first respondent jointly filed
Crl.M.A. 12178 of 2008, an application under Section 147 of N.I.Act,
seeking permission to compound the offence, stating that they have
amicably settled the dispute out of court. Crl.M.A. 12178 of 2008 is
allowed. Permission is granted to compound the offence. Offence is
compounded.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-