IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2536 of 2009()
1. ABDUL KAREEM
... Petitioner
Vs
1. SADANANDAN
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :06/08/2009
O R D E R
THOMAS P JOSEPH, J
----------------------------------------
Crl.R.P.No.2536 of 2009
---------------------------------------
Dated this 06th day of August 2009
ORDER
This revision is in challenge of judgment of learned Additional
Sessions Judge, Fast Track No-II, Thrissur in Crl. Appeal No. 717 of
2006 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.7716 of
2009 reporting settlement and seeking permission to compound the
offence.
3. It is seen from Crl.M.A.No.7716 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.7716 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/