High Court Kerala High Court

C.Abdul Muhazin vs The State Of Kerala on 7 July, 2010

Kerala High Court
C.Abdul Muhazin vs The State Of Kerala on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1958 of 2010()


1. C.ABDUL MUHAZIN, S/O.MOIDEEN KUNHI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. V.K.SHAJI, S/O.KRISHNAN, PUTHENPURAYIL

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.KRISHNAN.S.RAJ

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :07/07/2010

 O R D E R
                    V.K.MOHANAN, J.
                  -----------------------------
                 Crl.R.P.No.1958 of 2010
                ---------------------------------
           Dated this the 7th day of July 2010


                         O R D E R

Crl.M.A.No.6239/10

This is an application filed under Sec.320 of Cr.P.C. to

compound the offence punishable under Sec.138 of the

N.I.Act.

2. In the petition, it is stated that the matter has

been settled out of court and therefore, sought permission

to compound the above offence. I have gone through the

petition and I am satisfied with the averments, terms and

conditions and prayer contained therein. This petition is

signed by both the complainant and the accused and

counter signed by their respective counsels.

In the result, this petition is allowed permitting

the contesting parties to compound the offence and

Crl.R.P.No.1958 of 2010

: 2 :

accordingly the composition of the offence under Sec.138 of

the N.I.Act is recorded.

Crl.R.P.No.1958/10

The accused in a prosecution for an offence under

Sec.138 of the N.I.Act is the revision petitioner, as he is

aggrieved by the judgment dated 28.12.2007 in

C.C.No.125/2007 of the court of Judicial First Class

Magistrate-II, Perambra and also the judgment dated

21.10.2008 in Crl.A.No.59/2008 of the court of IIIrd

Addl.Sessions Judge, Kozhikode since he is convicted and

sentenced under Sec.138 of the N.I.Act.

2. Today by a separate order in Crl.M.A.No.6239/10

this Court permitted the contesting parties to compound the

offence under Sec.138 of the N.I.Act, which is the subject

matter of the above revision petition and accordingly the

composition is recorded. The compounding of the offence

will amount to acquittal by virtue of Sec.320(8) of Cr.P.C.

Therefore, I am of the view that this revision petition can be

Crl.R.P.No.1958 of 2010

: 3 :

allowed acquitting the revision petitioner.

In the result, this revision petition is allowed

setting aside judgments of the court below and acquitting

the revision petitioner/accused of all the charges levelled

against him and he is set at liberty.

V.K.MOHANAN, JUDGE.

Jvt