IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 695 of 2006()
1. K.V.MARY, W/O.C.J.EDWARD, CHERUKADU
... Petitioner
Vs
1. C.G.RAMANAN, S/O.C.K.GOVINDAN,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent :SRI.P.HARIDAS
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/10/2009
O R D E R
P.S. GOPINATHAN, J.
-----------------------------
CRL. R.P. NO. 695 OF 2009
---------------------------------------
DATED THIS THE 19th DAY OF OCTOBER 2009
O R D E R
The revision petitioner who is the accused in C.C. No. 109 of
2000 on the file of the Judicial Magistrate of First Class, Thiruvalla
was prosecuted by the 1st respondent alleging offence u/s. 138 of
the Nogotiable Instruments Act. The trial court found the revision
petitioner guilty. Accordingly, he was convicted and sentenced to
undergo simple imprisonment for a period of four months with a
direction to pay Rs. 2,45,000/- as compensation to the 1st
respondent, in default of payment of compensation, the revision
petitioner was directed to undergo simple imprisonment for a
further period of one month, against of which, an appeal was filed
by the revision petitioner. In appeal, the conviction was confirmed
by the appellate court, but the sentence was modified by altering
the same to one simple imprisonment till the rising of the court
and in all other respects the sentence awarded by the trial court was
confirmed.
2. Assailing the legality, correctness and propriety of the
above conviction and sentence, this revision petition was filed.
3. Revision petitioner and the 1st respondent now filed a
joint application as Crl. M.A No. 10109 of 2009 seeking
permission to compound the offence. Having heard either side, I
find no reason to reject the petition. Hence, the petition is recorded
and the revision petitioner is acquitted under Section 147 of the
Negotiable Instruments Act read with Section 320(8) of the Code
of Criminal Procedure.
Crl.R.P. is disposed of as above.
P.S. GOPINATHAN
JUDGE
pkk