IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2969 of 2005()
1. C. SADASIVAN PILLAI, AGED 46 YEARS,
... Petitioner
Vs
1. JOSE K.ANTONY, AGED 41 YEARS,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.B.HARISH KUMAR
For Respondent :SRI.H.B.SHENOY
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :18/12/2009
O R D E R
P.S.GOPINATHAN, J.
-----------------------------------------
Crl.R.P. No. 2969 of 2009
----------------------------------
Dated this the 18th day of December, 2009
O R D E R
Revision petitioner was convicted by the Judicial Magistrate of
the 1st Class-I, Kanjirappilly in C.C.No.121/01 on his file for offence under
Section 138 of the Negotiable Instruments Act and sentenced to simple
imprisonment for 6 months and to pay Rs.1,25,000/- as compensation to
the 1st respondent. In Crl.Appeal. No.397/04 while confirming the
conviction the substantive sentence was reduced to simple imprisonment
for one month. Assailing the above conviction and sentence this revision
petition was filed.
The revision petitioner along with the 1st respondent settled the
matter out of court and filed Crl.M.A. No.12493/09 seeking an order to
record compounding. Having heard either side, I find no reason to reject
the petition. Hence the petition Crl.M.A.No.12493 of 2009 is recorded.
The revision petitioner is acquitted under Section 147 of the Negotiable
Instruments Act read with 320(8) of the Code of Criminal Procedure and set
at liberty.
P.S.GOPINATHAN,JUDGE.
mns