High Court Kerala High Court

C. Sadasivan Pillai vs Jose K.Antony on 18 December, 2009

Kerala High Court
C. Sadasivan Pillai vs Jose K.Antony on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2969 of 2005()


1. C. SADASIVAN PILLAI, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. JOSE K.ANTONY, AGED 41 YEARS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.B.HARISH KUMAR

                For Respondent  :SRI.H.B.SHENOY

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :18/12/2009

 O R D E R
                             P.S.GOPINATHAN, J.
                      -----------------------------------------
                          Crl.R.P. No. 2969 of 2009
                         ----------------------------------
                 Dated this the 18th day of December, 2009

                                   O R D E R

Revision petitioner was convicted by the Judicial Magistrate of

the 1st Class-I, Kanjirappilly in C.C.No.121/01 on his file for offence under

Section 138 of the Negotiable Instruments Act and sentenced to simple

imprisonment for 6 months and to pay Rs.1,25,000/- as compensation to

the 1st respondent. In Crl.Appeal. No.397/04 while confirming the

conviction the substantive sentence was reduced to simple imprisonment

for one month. Assailing the above conviction and sentence this revision

petition was filed.

The revision petitioner along with the 1st respondent settled the

matter out of court and filed Crl.M.A. No.12493/09 seeking an order to

record compounding. Having heard either side, I find no reason to reject

the petition. Hence the petition Crl.M.A.No.12493 of 2009 is recorded.

The revision petitioner is acquitted under Section 147 of the Negotiable

Instruments Act read with 320(8) of the Code of Criminal Procedure and set

at liberty.

P.S.GOPINATHAN,JUDGE.

mns