High Court Kerala High Court

B.H.Subaida vs State Of Kerala on 21 November, 2006

Kerala High Court
B.H.Subaida vs State Of Kerala on 21 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 787 of 2006()


1. B.H.SUBAIDA, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. O.K.IMBICHIKOYAKUTTY,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :21/11/2006

 O R D E R

K.T.SANKARAN, J

———————————————

Crl. R.P. No. 787 of 2006

———————————————

Dated this the 21st day of November, 2006

ORD
ER

The petitioner was convicted for the offence under Section

138 of the Negotiable Instruments Act and he was sentenced to

undergo simple imprisonment for a period of six months and to

pay an amount of Rs.4,13,000/- as compensation. On appeal as

Crl.Appeal No.685/04, the Sessions Court, Kozhikode, confirmed

the conviction but reduced the sentence as imprisonment till the

rising of the court. The appellate court also directed the accused

to pay a sum of Rs.4,13,000/- as compensation to the

complainant and in default, to undergo simple imprisonment for

a period of six months.

2. The complainant as well as the accused have filed

Crl.M.A.No.11531/06 under Section 147 of the Negotiable

Instruments Act. That application was allowed.

3. In the result, the Crl.R.P. is allowed. The conviction

and sentence against the petitioner are set aside and the

petitioner is acquitted under Section 320 (8) of the Code of

Criminal Procedure.

CRL.RP.NO.787/2006 2

In the petition under Section 147 of the Negotiable

Instruments Act, it is stated that the second respondent/

complainant shall be entitled to get release of Rs.25,000/-

deposited by the accused before the trial court. Accordingly,

there will be a direction to the trial court to disburse Rs.25,000/-

to the second respondent/complainant.

K.T.SANKARAN,

JUDGE

csl

CRL.RP.NO.787/2006 3

K.T.SANKARAN, J

———————————————

Crl.M.A.No. 11531/2006

in

Crl. R.P. No. 787 of 2006

———————————————

Dated this the 21st day of November, 2006

ORDER

This is an application under Section 147 of the Negotiable

Instruments Act seeking permission to compound the offence under

Section 138 of the Negotiable Instruments Act.

2. The application is signed by the revision petitioner/accused

and the second respondent/complainant. It is stated that the matter is

settled between the parties.

3. It is also stated in the application that the amount of

Rs.25,000/- deposited before the trial court is to be disbursed to the

second respondent/complainant.

The application is allowed. There will be a direction to the trial

court to disburse the sum of Rs.25,000/- to the second

respondent/complainant.

K.T.SANKARAN,

JUDGE

csl

CRL.RP.NO.787/2006 4