High Court Kerala High Court

V.R. Lalu vs M.S. Salim Kumar on 22 October, 2007

Kerala High Court
V.R. Lalu vs M.S. Salim Kumar on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3243 of 2007()


1. V.R. LALU, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. M.S. SALIM KUMAR, AGED 42 YEARS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.SUJITH MATHEW JOSE

                For Respondent  :SRI.GEORGE MATHEW

The Hon'ble MR. Justice R.BASANT

 Dated :22/10/2007

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 3243 OF 2007
           -------------------------------------------------
         Dated this the 22nd day of October, 2007

                              ORDER

The petitioner has been found guilty, convicted and

sentenced in a prosecution under Sec.138 of the Negotiable

Instruments Act. He faces the sentence of simple

imprisonment for a period of one year. There is no direction

for payment of fine or compensation. The trial court’s decision

was upheld by the appellate court. The revision petition was

dismissed for non-prosecution.

2. The petitioner/accused and the respondent/

complainant have now come before this Court with a prayer

that the composition which has been effected at the post

revision stage may be accepted and the verdict of guilty,

conviction and sentence may be set aside invoking the powers

under Sec.482 of the Cr.P.C. as explained in the dictum in

Crl.M.C. No. 3243 OF 2007 -: 2 :-

Sabu George v. Home Secretary (2007 (1) KLT 982).

3. The learned counsel for the respondent confirms that

the matter has been settled and that the complainant has no

further grievance whatsoever against the petitioner.

4. If this Court were not to accept the composition, the

petitioner would be compelled to undergo the substantive

sentence of simple imprisonment for a period of one year. I am

satisfied, in the facts and circumstances of this case, that this is

an eminently fit case where the dictum in Sabu George v.

Home Secretary (2007 (1) KLT 982) must come to the rescue of

the petitioner.

5. In the result:

(a) This Crl.M.C. is allowed.

(b) The verdict of guilty, conviction and sentence imposed

on the petitioner in C.C. No.613/92 passed by the Judicial

Magistrate of the First Class, Perumbavoor, as upheld in Crl.A.

No.150/94 by the Additional Sessions Judge, North Parur, is

hereby set aside.

Sd/-


                                           (R. BASANT, JUDGE)


Nan/

            //true copy/     P.S. to Judge