IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Revision No.2635 of 2009
Date of Decision: October 29, 2009
Balbir Singh ... Petitioner
Versus
The Hisar Postal DI Sumit Co.op. Urban (NATC) Society Limited, Hisar.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Jitender Dhanda, Advocate, for the petitioner.
Mr. Sunil Saharan, Advocate, for the respondent.
*****
S.D. Anand, J.
The petitioner was convicted by the learned Judicial
Magistrate 1st Class, Hisar for an offence under Section 138 of the
Negotiable Instruments Act. The conviction was affirmed by the learned
Sessions Judge.
In this revision petition, there was a presentation made on
behalf of the petitioner at the time of motion hearing that the parties had
arrived at an out-of-court settlement and that the entire due amount had
been paid off.
The learned counsel, who has entered appearance today
on behalf of the respondent – society, owns up the averment by
conceding that the entire amount which the petitioner owed to the
respondent has been paid off.
In the light thereof, this revision petition shall stand allowed.
The offence under Section 138 of the Negotiable Instruments Act shall
stand compounded and the petitioner shall stand acquitted on account
of compounding.
October 29, 2009 ( S.D. Anand ) vinod Judge