IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 206 of 1999()
1. C.C.JOHN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.J.THOMAS
For Respondent :SRI.M.NARENDRA KUMAR
The Hon'ble the Chief Justice MR.V.K.BALI
Dated :29/11/2006
O R D E R
V.K.Bali,C.J.
----------------------------------------
Crl.R.P.No.206 of 1999-C
-----------------------------------------
Dated, this the 29th day of November, 2006
ORDER
V.K. Bali, CJ. (Oral):
The petitioner has been held guilty under Section 138
of the Negotiable Instruments Act, 1881, hereinafter referred to
as ‘Act of 1881’, and sentenced to undergo rigorous imprisonment
for six months vide order dated 22nd March, 1994 passed by the
Judicial First Class Magistrate-I, Kanjirappally. The appeal carried
against the order aforesaid was dismissed by the learned
Additional Sessions Judge, Kottayam vide order dated 25th
January, 1999. It is against these two orders that the present
revision has been filed.
2. During the pendency of this revision, a compounding
petition under Section 147 of the Act of 1881 read with Section
320 of the Code of Criminal Procedure has been filed jointly by
the revision petitioner/accused and 2nd respondent/complainant. It
has inter alia been pleaded in the application aforesaid that the
dispute between the revision petitioner/accused and the 2nd
respondent/complainant has been settled out of Court and the 2nd
respondent has no grievance or complaint against the revision
Crl.R.P.No.206 of 1999 – 2 –
petitioner and the entire money transaction has already been
settled.
In view of the compromise arrived at between the
parties, the impugned orders are set aside and the revision is
allowed. Crl.M.Appln.No.12079 of 2006 shall stand recorded.
V.K.Bali
Chief Justice
vku/-