IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3606 of 2008()
1. M.V. SAJEEVAN, S/O. VELUTHA,
... Petitioner
Vs
1. M/S MEDIVISION SCAN AND DIAGNOSTIC
... Respondent
2. STATE OF KERAL REPD BY PUBLIC
For Petitioner :SRI.SHAIJAN C.GEORGE
For Respondent :SRI.P.B.SURESH KUMAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/11/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3606 OF 2008
............................................
DATED THIS THE 10th DAY OF NOVEMBER, 2008
ORDER
Revision Petitioner is the accused and first respondent, the
complainant in C.C. 75 of 2000 on the file of Chief Judicial
Magistrate, Ernakulam. Petitioner was convicted for the offence
under Section 138 of N.I.Act. Conviction was confirmed by learned
Sessions Judge in Crl.A.1173 of 2003. Revision petition is filed
challenging the conviction.
2. Revision petitioner and first respondent jointly filed
Crl.M.A. 11159 of 2008, an application under Section 147 of N.I.Act,
seeking permission to compound the offence, stating that they have
settled the dispute and first respondent has no grievance against
revision petitioner. As Crl.M.A. 11159 of 2008 is filed by first
respondent/complainant, it is allowed. Permission is granted to
compound the offence. Offence is compounded.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-