High Court Kerala High Court

M.T.Wilson vs B.Suresh Kumar And Another on 19 December, 2008

Kerala High Court
M.T.Wilson vs B.Suresh Kumar And Another on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4131 of 2008()



1. M.T.WILSON
                      ...  Petitioner

                        Vs

1. B.SURESH KUMAR AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.4131     OF 2008
            ===========================

     Dated this the 19th day of December,2008

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in C.C.856/2000 on the

file of Judicial First Class Magistrate-II,

Punalur. Revision petitioner was convicted for the

offence under section 138 of Negotiable Instruments

Act. Conviction was confirmed by Additional

Sessions Judge, Kollam in Crl.A.395/2003. Revision

is filed challenging the conviction and sentence.

2. Crl.M.Appl.12637/2008 is jointly filed by

first respondent and revision petitioner seeking

permission to compound the offence stating that

they have amicably settled the dispute and first

respondent received the entire amount due under

the cheque from prevision petitioner.

Crl.M.Appl.12637/2008 is allowed. Permission is

granted to compound the offence. Offence is

compounded.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006