High Court Kerala High Court

P.M.Shanavas vs K.P.Vijayan on 19 September, 2008

Kerala High Court
P.M.Shanavas vs K.P.Vijayan on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3245 of 2008()


1. P.M.SHANAVAS, S/O.ABDULLAKOYA,
                      ...  Petitioner

                        Vs



1. K.P.VIJAYAN, PROPRIETOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.S.ANISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/09/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
           ===========================
           Crl.R.P. NO. 3245    OF 2008
           ===========================

     Dated this the 17th day of September,2008

                       ORDER

Second accused was concurrently convicted and

sentenced for the offence under section 138 of

Negotiable Instruments Act. Petitioner and first

respondent jointly filed Crl.M.A.9779/2008 a

petition under section 147 of N.I. Act seeking

permission to compound the offence which was

allowed by separate order. The offence is

compounded.

Criminal Revision Petition is disposed of.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————
W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006