IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3741 of 2008()
1. ANIL JANARDHANA RADHA, AGED 40/04,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KUZHIYATH HIRE
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.ISSAC NINAN
For Respondent :SRI.T.KURIAKOSE PETER
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :04/12/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3741 OF 2008
===========================
Dated this the 4th day of December,2008
ORDER
Revision petitioner is the accused and first
respondent the complainant in C.C.356/2005 on the
file of Judicial First Class Magistrate-I,
Chengannur. Petitioner was convicted for the
offence under section 138 of Negotiable Instruments
Act. Conviction was confirmed in Crl.A.648/2006 by
Additional Sessions Judge, Mavelikara. Revision is
filed challenging the conviction and sentence.
2. Crl.M.appl.11508/2008 is filed jointly under
section 147 of Negotiable Instruments Act by first
respondent and revision petitioner seeking
permission to compound the offence stating that
they have settled the dispute amicably.
Crl.M.A.11508/2008 is allowed. Permission is
granted to compound the offence. Offence is
compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006