IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3485 of 2008()
1. C.K.ANDREWS, VALLATTUVARMALA HOUSE,
... Petitioner
Vs
1. MATHEN P.C., PUTHUKULATHU HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.RAJEEV V.KURUP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/11/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3485 OF 2008
............................................
DATED THIS THE 25th DAY OF NOVEMBER, 2008
ORDER
Revision petitioner is the accused and first respondent, the
complainant in S.T.1162 of 2006 on the file of Judicial First Class
Magistrate-I, Kottayam. Petitioner was convicted for the offence
under Section 138 of N.I.Act. Conviction was confirmed in Crl.A.46
of 2008 by Sessions Court, Kottayam. Revision petition is filed
challenging the conviction and sentence.
2. Crl.M.A.11623 of 2008 is jointly filed by first respondent
complainant and revision petitioner seeking permission to compound
the offence stating that dispute was settled and the entire amount due
to first respondent was paid by revision petitioner and was received
by him. Crl.M.A.11623 of 2008 is allowed. Permission is granted to
compound the offence. Offence is compounded.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-