High Court Kerala High Court

Sukumaran vs Joseph on 20 November, 2008

Kerala High Court
Sukumaran vs Joseph on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 633 of 2005(D)


1. SUKUMARAN, AGED 50,
                      ...  Petitioner

                        Vs



1. JOSEPH, AGED 47,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :SRI.A.BALAGOPALAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/11/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                    CRL.R.P.NO. 633 OF 2005
                     ............................................
     DATED THIS THE            20th       DAY OF NOVEMBER, 2008

                                    ORDER

Revision petitioner is the accused and first respondent, the

complainant in C.C.87 of 2000 on the file of Judicial First Class

Magistrate, Adimali. Petitioner was convicted for the offence under

Section 138 of N.I.Act. Conviction was confirmed by Sessions Court,

Thodupuzha in Crl.A.259 of 2003. Revision petition is filed challenging

the conviction.

2. Crl.M.A.11360 of 2008 is filed by complainant under Section

147 of N.I.Act, seeking permission to compound the offence, stating

that the matter has been settled amicably and first respondent has

received the entire amount covered by the dishonoured cheque from

revision petitioner. The application is jointly filed by first respondent

and revision petitioner. Crl.M.A.11360 of 2008 is allowed.

Permission is granted to compound the offence. Offence is

compounded.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-