High Court Kerala High Court

N.Unnikrishnan Nair vs State Of Kerala on 6 November, 2008

Kerala High Court
N.Unnikrishnan Nair vs State Of Kerala on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3576 of 2008()


1. N.UNNIKRISHNAN NAIR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. C. MOHANAN

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :SRI.S.SURESH BABU

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/11/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                    CRL.R.P. NO. 3576 OF 2008
                   ------------------------------------------
            Dated this the 6th day of November, 2008

                               O R D E R

Petitioner is the accused and second respondent the

complainant in S.T. 258 of 2002 on the file of Judicial First Class

Magistrate-II, Thiruvananthapuram. Petitioner was convicted

for the offence under section 138 of Negotiable Instruments Act.

Conviction was confirmed by Additional Sessions Court,

Thiruvananthapuram in Crl. Appeal 297 of 2006. Revision is

filed challenging the conviction and sentence.

2. Crl.M.Appl. 11029 of 2008 is filed by second

respondent along with revision petitioner under section 147 of

N.I. Act seeking permission to compound the offence stating that

they have settled the dispute and first respondent had already

received the amount covered by the dishonoured cheque. As the

petition is filed by second respondent along with revision

petitioner, Crl.M.Appl. 11029 of 2008 is allowed. Permission is

granted to compound the offence. Offence is compounded. If

the petitioner is in custody in this case and is not wanted in any

other case, he shall be released forthwith.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-