High Court Kerala High Court

C.K.Andrews vs Mathen P.C. on 25 November, 2008

Kerala High Court
C.K.Andrews vs Mathen P.C. on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3485 of 2008()


1. C.K.ANDREWS, VALLATTUVARMALA HOUSE,
                      ...  Petitioner

                        Vs



1. MATHEN P.C., PUTHUKULATHU HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/11/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   CRL.R.P.NO. 3485 OF 2008
                     ............................................
      DATED THIS THE           25th       DAY OF NOVEMBER, 2008

                                    ORDER

Revision petitioner is the accused and first respondent, the

complainant in S.T.1162 of 2006 on the file of Judicial First Class

Magistrate-I, Kottayam. Petitioner was convicted for the offence

under Section 138 of N.I.Act. Conviction was confirmed in Crl.A.46

of 2008 by Sessions Court, Kottayam. Revision petition is filed

challenging the conviction and sentence.

2. Crl.M.A.11623 of 2008 is jointly filed by first respondent

complainant and revision petitioner seeking permission to compound

the offence stating that dispute was settled and the entire amount due

to first respondent was paid by revision petitioner and was received

by him. Crl.M.A.11623 of 2008 is allowed. Permission is granted to

compound the offence. Offence is compounded.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-