High Court Kerala High Court

Anil Kumar.P. vs E.Bhaskarn Nair on 6 October, 2009

Kerala High Court
Anil Kumar.P. vs E.Bhaskarn Nair on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3098 of 2009()


1. ANIL KUMAR.P. S/O. KESAVAN,
                      ...  Petitioner

                        Vs



1. E.BHASKARN NAIR, S/O. MADHAVAN NAIR(LATE
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :06/10/2009

 O R D E R
                P.S.Gopinathan, J.
    ==========================================
               Crl.R.P.3098 of 2009
    ==========================================
      Dated this the 6th day of October, 2009.


                       ORDER

1.The revision petitioner, who is the accused in

S.T..No.1839 of 2006 on the file of the Judicial

Magistrate of the First Class, Nilambur was

prosecuted by the first respondent alleging

offence under Section 138 of the Negotiable

Instruments Act. The trial court found him

guilty. Accordingly, he was convicted and

sentenced to simple imprisonment for one month

with a direction to pay Rs.30,000/- as

compensation to the first respondent with default

clause to undergo simple imprisonment for one

month. The appeal preferred against the judgment

of the trial court was partly allowed. While

confirming the conviction and sentence, order to

pay compensation was set aside. Now this

revision, assailing the legality and correctness

CRRP3098/09 -:2:-

of the above conviction and sentence.

2.Revision petitioner along with the first

respondent now filed a petition as Crl.M.A.9271

of 2009 seeking permission to compound the

offence. Having heard either side, I find no

reason to reject the petition. Hence, the

petition is recorded and the revision petitioner

would stand acquitted under Section 147 of the

Negotiable Instruments Act read with Section 320

(8) of the Code of Criminal Procedure. The

amount, if any deposited by the revision

petitioner before the trial court, shall be

refunded to the revision petitioner.

Crl.R.P. is disposed of as above.

P.S.Gopinathan, Judge.

sl.