High Court Kerala High Court

V.R.Muraleedharan vs Purushothaman And State on 25 August, 2009

Kerala High Court
V.R.Muraleedharan vs Purushothaman And State on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2740 of 2009()



1. V.R.MURALEEDHARAN
                      ...  Petitioner

                        Vs

1. PURUSHOTHAMAN AND STATE
                       ...       Respondent

                For Petitioner  :SRI.N.S.MOHAMMED USMAN

                For Respondent  :SMT.PRIYA DEVI.P

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :25/08/2009

 O R D E R
                         THOMAS P JOSEPH, J
                   ----------------------------------------
                       Crl.R.P.No.2740 of 2009
                    ---------------------------------------
                Dated this 25th day of August 2009

                                  ORDER

This revision is in challenge of judgment of learned Additional

Sessions Judge, Thrissur in Crl. Appeal No. 550 of 2005 confirming

conviction but modifying sentence of petitioner for offence punishable

under Sec.138 of the Negotiable Instruments Act (for short, “the Act”)

2. Petitioner and respondent No.1 filed Crl.M.A.No.8392 of

2009 reporting settlement and seeking permission to compound the

offence.

3. It is seen from Crl.M.A.No.8392 of 2009 that parties have

settled the dispute out of court. There is no reason to think that the

composition is not voluntary. Offence under Sec.138 of the Act is

made compoundable under Sec.147 of the Act. Hence permission is

granted and Crl.M.A.No.8392 of 2009 is allowed. The composition

entered between petitioner and respondent No.1 is accepted and that

shall have the effect of acquittal of petitioner under Sec.320(8) of the

Code of Criminal Procedure.

Revision Petition is disposed of as above.

THOMAS P JOSEPH, JUDGE
Sbna/