IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1116 of 2002()
1. C.A. ABOOBEKKAR, CHOORAVELIL HOUSE,
... Petitioner
Vs
1. A.J. JOSEPH, S/O. ULAHANNAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.ANIL GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :02/12/2009
O R D E R
P.Q. BARKATH ALI, J.
------------------------------------------------------
CRL. R.P. 1116 of 2002
------------------------------------------------------
Dated: DECEMBER 2, 2009
ORDER
The revision petitioner is the accused in C.C.No.186 of 1996 of
the Chief Judicial Magistrate Court, Thodupuzha and the appellant in
Crl.A.206 of 1998 of the Sessions Court, Thodupuzha. He was
convicted under sec.138 of the Negotiable Instruments Act and was
sentenced to undergo rigorous imprisonment for two months and to
pay a fine of Rs.40,000/-, in default to undergo rigorous
imprisonment for one month, which is confirmed in appeal. The
accused person has come up in revision challenging his conviction and
sentence.
2. When the revision petition came up for hearing today, both
the parties filed petition seeking permission to compound the offence
which was allowed by me. As the offence is compounded, the revision
petition has to be allowed and the accused has to be acquitted.
2. In the result, as the offence is compounded, the revision
petition is allowed. The conviction and sentence of the
accused/revision petitioner rendered by the trial court and confirmed
in appeal, is set aside. The accused is acquitted under sec.320 of the
Cr.P.C. His bail bonds are cancelled.
P.Q. BARKATH ALI, JUDGE
mt/-