IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3522 of 2008()
1. MOHAMMED KUNJU
... Petitioner
Vs
1. T.B.PAREED
... Respondent
For Petitioner :SRI.ELDHO PAUL
For Respondent :SRI.A.R.GANGADAS
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :31/10/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3522 OF 2008
===========================
Dated this the 31st day of October,2008
ORDER
Petitioner is the accused and first respondent
complainant in C.C.543/2000 on the file of Judicial
First Class Magistrate, Perumbavoor. Petitioner
was convicted for the offence under section 138 of
Negotiable Instruments Act. Conviction was
confirmed by Sessions Court,Ernakulam in
Crl.A.111/2005. Revision is filed challenging the
conviction and sentence.
2. First respondent complainant along with the
revision petitioner jointly filed
Crl.M.Appl.10865/2008 an application filed under
section 147 of Negotiable Instruments Act seeking
permission to compound the offence stating that
they have settled the dispute and first respondent
has already received the amount covered by the
dishonoured cheque. As the petition is filed by
first respondent along with the accused revision
CRRP 3522/2008 2
petitioner, it is allowed. Permission is granted
to compound the offence. Offence is compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006