IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 566 of 2007()
1. HARI.P.K., KAILAS BHAVAN,
... Petitioner
Vs
1. AJOY L.S., LAXMI VILASOM,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.N.ACHUTHA KURUP (SR.)
For Respondent :SRI.S.HARIKRISHNAN
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/12/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO. 566 OF 2007
===========================
Dated this the 18th day of December,2008
ORDER
Revision petitioner is the accused and first
respondent the complainant in S.T.220/2003 on the
file of Chief Judicial Magistrate, Pathanamthitta.
Revision petitioner was convicted and sentenced for
the offence under section 138 of Negotiable
Instruments Act. Conviction was confirmed by
Sessions Court, Pathanamthitta in Crl.A.346/2005.
Revision is filed challenging the conviction and
sentence.
2.Crl.M.Appl.12562/2008 is jointly filed by
first respondent and revision petitioner under
section 147 of Negotiable Instruments Act seeking
permission to compound the offence stating that
revision petitioner has paid the amount due under
the dishonoured cheque less Rs.50,000/- which is in
deposit before the Magistrate which can be
withdrawn by the first respondent and they have
CRRP 566/2007 2
amicably settled the dispute. Crl.M.Appl.12562/2008
is allowed. Permission is granted to compound the
offence. Offence is compounded. First respondent
is permitted to withdraw the amount, if any,
deposited, before the Magistrate in this case.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006