IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3171 of 2008()
1. C.M.KUNJU MOHAMMED, S/O.MAMMUKOYA,
... Petitioner
Vs
1. HASSAN, S/O.AMMU, KIZHAKKEKARA HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SAJEEVAN KURUKKUTTIYULLATHIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :28/10/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3171 OF 2008
===========================
Dated this the 28th day of October,2008
ORDER
First respondent is the complainant and
revision petitioner the accused in S.T.6770/2004 on
the file of Judicial First Class Magistrate-II,
Aluva. Petitioner was convicted for the offence
under section 138 of Negotiable Instruments Act.
The conviction was confirmed by Sessions Court,
North Paravur in Crl.A.772/2007. Revision is filed
challenging the conviction.
2. First respondent and revision petitioner
jointly filed Crl.M.Appl.10525/2008 an application
under section 147 of Negotiable Instruments Act
seeking permission to compound the offence. It is
stated that they have settled the dispute and first
respondent has no grievance against the petitioner.
As the petition is signed by first respondent and
his counsel, it is allowed. Permission was sought
to compound the offence. Permission is granted to
CRRP 3171/2008 2
compound the offence. Offence is compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006