High Court Kerala High Court

Sajeev Kumar vs K.Kalaivanan on 1 June, 2009

Kerala High Court
Sajeev Kumar vs K.Kalaivanan on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1712 of 2009()


1. SAJEEV KUMAR, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. K.KALAIVANAN,S/O.KRISHNAN,H.NO.CC XVIII/
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.K.G.SARATHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :01/06/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.1712 of 2009
               = = = = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 1st    day of June,     2009

                                  O R D E R

————–

This revision is in challenge of the judgment of learned

Additional District and Sessions Judge, Ernakulam in Crl. Appeal

No.670 of 2006 confirming conviction and sentence for the offence

punishable under Section 138 of the Negotiable Instruments Act (for

short, “the Act”).

2. Petitioner and respondent No.1 filed Crl.M.A No.5211 of

2009 reporting settlement and seeking permission to compound the

offence.

3. It is seen from application No.5211 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 Section 138 of the Act

is made compoundable under Section 147 of the Act. Hence

permission is granted and Crl.M.A. No.5211 of 2009 is allowed. The

composition entered between the petitioner and respondent No.1 is

accepted and that shall have the effect of acquittal of the petitioner

under Section 320(8) of Code of Criminal Procedure.

Criminal Revision Petition is disposed of as above.

THOMAS P.JOSEPH, JUDGE.

vsv