IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3278 of 2004(D)
1. N.GOPALAKRISHNAN, S/O. DR.KRISHNA KURUP,
... Petitioner
Vs
1. K.APPUTTY, S/O. CHANDUKUTTY,
... Respondent
2. STATE OF KERALA
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :SRI.P.S.SREEDHARAN PILLAI
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :22/12/2009
O R D E R
P.S.GOPINATHAN,J.
================
Crl.R.P . No. 3278 of 2004
========================
Dated this the 22th day of December, 2009.
O R D E R
As against the concurrent finding of conviction and sentence for
offence under Section 138 of the Negotiable Instruments Act this revision
petition was filed.
2. The revision petitioner now settled the matter along with 1st
respondent, the complainant before the trial court and filed Crl.
M.Appl.No.12241/08 seeking an order to compound the offence. Having
heard either side, I find no reason to reject the petition. Hence the petition
Crl.M.A No.12241/09 is recorded and the revision petitioner would stand
acquitted under Section 147 of the Negotiable Instruments Act read with
Section 320(6) of the Code of Criminal Procedure and set at liberty.
The revision petition is disposed of as above.
P.S.GOPINATHAN,JUDGE.
mns