IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3923 of 2009()
1. GIGI, W/O.ANILKUMAR,
... Petitioner
Vs
1. SODHARAN, S/O.MAHADEVAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.SHABU SREEDHARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :21/12/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.3923 of 2009
----------------------------------------
Dated this the 21st day of December, 2009
ORDER
The revision petitioner was convicted by the Judicial
Magistrate of the First Class-III, Kollam in S.T.No.84 of 2006 for
offence under Section 138 of the Negotiable Instruments Act and
sentenced to simple imprisonment for six months with order to pay
Rs.55,000/- as compensation. In Criminal Appeal No.277 of 2007 the
conviction and sentence were confirmed.
2. Now, the revision petitioner along with the first
respondent settled the matter out of court and filed
Crl.M.Appl.No.12335 of 2009 seeking an order to record
compounding. Having heard either side, I find no reason to reject the
petition. Hence the petition Crl.M.Appl.No.12335 of 2009 is recorded
and the revision petitioner would stand acquitted under Section 147
of the Negotiable Instruments Act read with Section 320(8) of the
Code of Criminal Procedure and is set at liberty.
Revision petition is disposed as above.
P.S.GOPINATHAN, JUDGE
skj.