IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3519 of 2008()
1. THOMAS MATHEW, PALACKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. M/S.AUTO LEASE AND HIRE PURCHASE,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :31/10/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3519 OF 2008
............................................
DATED THIS THE 31ST DAY OF OCTOBER, 2008
ORDER
Second respondent is the complainant and petitioner, the
accused in C.C.2869 of 2003 on the file of Judicial First Class
Magistrate, Muvattupuzha. Petitioner was convicted for the offence
under Section 138 of N.I.Act. The conviction was confirmed by
Sessions Court, Ernakulam in Crl.A.518 of 2007. Revision petition is
filed challenging the conviction.
2. Second respondent complainant, along with revision petitioner
filed Crl.M.A.10787 of 2008, an application under Section 147 of
Negotiable Instruments Act, seeking permission to compound the
offence, stating that they have settled the dispute and they may be
permitted to compound the offence. As the petition is filed by second
respondent along with revision petitioner, it is allowed. Permission
granted to compound the offence. Offence is compounded.
Revision petition is disposed.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-