High Court Kerala High Court

S.Mohanan vs G.Padmakumar on 29 September, 2008

Kerala High Court
S.Mohanan vs G.Padmakumar on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3308 of 2008()


1. S.MOHANAN, S/O.SADASIVA PANICKER,
                      ...  Petitioner

                        Vs



1. G.PADMAKUMAR, KAVINPURATHU VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/09/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                  CRL.R.P. NO. 3308 OF 2008
                                   AND
                   Crl.M.P.10038 OF 2008
                  ------------------------------------------
           Dated this the 29th day of September, 2008


                              O R D E R

Petitioner is the accused and first respondent the

complainant in C.C.170 of 2004 on the file of Judicial First Class

Magistrate -V, Thiruvananthapuram. Petitioner was convicted

and sentenced for the offence under Section 138 of Negotiable

Instruments Act and conviction was confirmed in Criminal

Appeal 731 of 2006. revision is filed challenging the conviction

and sentence. Petitioner and first respondent jointly filed a

petition, Crl.M.P.10038 of 2008 under section 147 of Negotiable

Instruments Act stating that the matter is settled between them

and seeking permission to compound the offence. As the

petition is signed by the complainant/first respondent and his

counsel and also by the accused and his counsel, it is allowed.

Permission is granted to compound the offence. Offence is

compounded. If the petitioner is in custody and is not wanted in

any other case he shall be released forthwith.

CRRP3308/08 2

2. Learned counsel appearing for petitioner submitted

that the accused is detained in Central Prison. Registrar to

communicate the order to Central Prison forthwith.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-