IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3306 of 2005()
1. K.K.CHACKO,
... Petitioner
Vs
1. DOSHI.S, CHETTIAR HOUSE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.J.THOMAS
For Respondent :SRI.SURIN GEORGE IPE
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/12/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRL.R.P. NO. 3306 OF 2005
------------------------------------------
Dated this the 17th day of December, 2008
O R D E R
Revision petitioner is the accused and first respondent
the complainant in S.T.128 of 2004 on the file of Chief Judicial
Magistrate, Kottayam. Petitioner was convicted for the offence
under section 138 of Negotiable Instruments Act. Conviction
was confirmed by Sessions Court, Kottayam in Crl. Appeal 759 of
2004. Revision is filed challenging the conviction and sentence.
Crl.M.A.12268 of 2008 is filed by first respondent along
with revision petitioner seeking permission to compound the
offence stating that they have amicably settled the dispute and
the entire amount deposited by the accused is to be released to
the complainant. Crl.M.A.12268 of 2008 is allowed. Permission
is granted to compound the offence. Offence is compounded.
First respondent/complainant is permitted to withdraw the
entire amount, if any, deposited in this case before the
Magistrate by the accused.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-