IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2883 of 2009()
1. RAJKUMAR, AGED 34 YEARS,
... Petitioner
Vs
1. ASOKAN, AGED 45 YEARS,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :17/09/2009
O R D E R
P.S.GOPINATHAN, J
----------------------------------------
Crl.R.P.No.2883 of 2009
----------------------------------------
Dated this the 17th day of September, 2009
ORDER
The Revision Petitioner was convicted by the Judicial
Magistrate of the First Class, Chittur in ST No.1156/2005 on
his file for offence under section 138 of the Negotiable
Instrument Act and sentenced to undergo simple imprison-
ment for three months and a fine of Rs.50,000/- (Rupees
Fifty Thousand only). First respondent is the complainant. In
appeal the conviction was confirmed. But the sentence was
reduced to a fine of Rs.60,000/- (Rupees Sixty Thousand
only). Feeling aggrieved this revision petition was filed.
2. Today when the Revision Petitioner came up for
hearing, it is submitted that the matter is settled out of
court. The revision petitioner and the first respondent jointly
filed Crl.M.A.No.8968/2009 under section 147 of
the Negotiable Instruments Acts seeking sanction to
Crl.R.P.No.2883 of 2009
2
compound the offence. Having heard either side and the
learned public prosecutor I find no reason to reject the same.
Hence the petition is recorded. The revision petitioner is
acquitted under section 147 of the Negotiable Instrument
Act r/w Section 320 (8) of Cr.PC and set at liberty.
P.S.GOPINATHAN, JUDGE
ssn