High Court Kerala High Court

Simon Kputhussery vs State Of Kerala Represented By … on 18 August, 2008

Kerala High Court
Simon Kputhussery vs State Of Kerala Represented By … on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 597 of 2004(D)


1. SIMON KPUTHUSSERY S/O. KURIAKOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

2. MR.M.G.PETER S/O. GEORGE, MALIAKKAL

                For Petitioner  :SRI.K.K.VIJAYAKUMAR

                For Respondent  :SRI.T.RAJASEKHARAN NAIR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/08/2008

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J.
               ------------------------------------------------------
                   Crl.Revision Petition No.597 of 2004
                ----------------------------------------------------
                  Dated this the 18th day of August, 2008

                                   O R D E R

This revision arises from a complaint by alleging the

commission of offence punishable under Section 138 of N.I. Act. A joint

statement has been filed by the parties on both sides, counter signed by the

respective counsel stating that the matter has been amicably settled out of

the court and that the complainant has received the amount covered by the

cheque from the revision petitioner/accused and that the offence has been

accordingly compounded U/s.147 of the N.I.Act. Recording such

compounding of offence, the conviction and sentence imposed on the

revision petitioner/accused are vacated and the revision petition is closed.

The bail bonds shall stand cancelled.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/19/8
// True copy //

P.A. to Judge.