IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3042 of 2007()
1. YAHIA AGED 55 YEARS,
... Petitioner
Vs
1. K.J.BABYCHAN @ FRANCIS,
... Respondent
2. THE STATE OF KERALA
For Petitioner :SRI.E.RAFEEK
For Respondent :SMT.HUMERA MOHAMED ALI
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :04/12/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3042 OF 2007
===========================
Dated this the 4th day of December,2008
ORDER
Revision petitioner is the accused and first
respondent the complainant in C.C.1238/2005 on the
file of Judicial First Class Magistrate-I,
Alappuzha. He was convicted for the offence under
section 138 of Negotiable Instruments Act.
Conviction was confirmed by Sessions Judge,
Alappuzha in Crl.A.113/2007. Revision is filed
challenging the conviction and sentence.
2. Crl.M.A.11959/2008 is jointly filed by first
respondent along with revision petitioner under
section 147 of Negotiable Instruments Act seeking
permission to compound the offence stating that the
dispute was settled amicably and revision
petitioner had deposited Rs.20,000/- before
Judicial First Class Magistrate-I,Alappuzha and
first respondent has no objection to withdraw the
same by the revision petitioner. Crl.M.A.11959/2008
CRRP 3042/2007 2
is allowed. Permission is granted to compound the
offence. Offence is compounded. If revision
petitioner had deposited any amount before Judicial
First Class Magistrate, Alappuzha, he is entitled
to withdraw the same.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006