IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 08.06.2011
CORAM
THE HONOURABLE MS. JUSTICE R.MALA
CRL.R.C.No. 1292 of 2007 and
M.P.No.1 of 2007
S.Vasikaran .. Petitioner/Accused
..Vs..
The Income Tax Officer
Salary Ward-VI (4)
121, N.H.Road
Chennai-34. .. Respondent
Prayer:- The Criminal Revision is filed under Sections 397 read with 401 of Cr.P.C., to call for records in E.O.C.C. No.176-05 on the file of the learned Additional Chief Metropolitan Magistrate E.O. II, Egmore, Chennai and to set aside the order passed by him in M.P.No.73/2007 on 06.08.2007.
For Petitioner : Mr.V.Krishnamoorthy
For Respondent : Mr.Ramasamy .K
Senior Special Public Prosecutor
for Income Tax Cases
O R D E R
The revision is filed against the dismissal of the discharge petition in M.P.No.73 of 2007 passed by the learned Additional Chief Metropolitan Magistrate E.O. II, Egmore, Chennai.
2.The learned counsel for the petitioner and the petitioner/accused are present. The learned Senior Special Public Prosecutor for Income Tax Cases is present and submitted that the Order under Section 279(2) of the Income Tax Act, 1961 for compounding the offence is made against the revision petitioner herein for the offence punishable under Sections 276C(1) and 277 of the Income Tax Act, 1961. During the pendency of the revision petition, the offence against the revision petitioner is compounded. Since the offence against the petitioner is compounded, nothing survives in this case. Accordingly, the revision petition is disposed of. The connected miscellaneous petition is closed.
kj
To
1. The Additional Chief Metropolitan Magistrate E.O. II
Egmore, Chennai.
2.The Income Tax Officer
Salary Ward-VI (4), 121, N.H.Road, Chennai-34.
3.The Record Keeper
Criminal Section, High Court,
Madras