IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 47 of 2009()
1. N.D.MATHAI
... Petitioner
Vs
1. ASSOCIATED BANKERS
... Respondent
For Petitioner :SRI.N.ASHOK KUMAR
For Respondent :SRI.S.JAYAKRISHNAN
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/01/2009
O R D E R
M. SASIDHARAN NAMBIAR,J.
-------------------------------------------------
CRL.R.P.NO.47 OF 2009
--------------------------------------------------
Dated this the 5th day of January, 2009
O R D E R
Revision petitioner is the accused and first respondent the
complainant in C.C.163 of 2005 on the file of Judicial First Class
Magistrate -I, Chengannur. Petitioner was convicted and sentenced
for the offence under section 138 of Negotiable Instruments Act.
Conviction and sentence was confirmed by Additional Sessions Judge,
Mavelikkara in Crl. Appeal 621 of 2006. Revision is filed challenging
the conviction.
Crl.M.A.143 of 2008 is jointly filed by first respondent along
with revision petitioner seeking permission to compound the offence
stating that they have settled the dispute amicably out of Court.
Crl.M.A. 143 of 2008 is allowed. Permission is granted to
compound the offence. Offence is compounded.
M. SASIDHARAN NAMBIAR, JUDGE
okb