High Court Kerala High Court

Dominic vs Rajan on 13 November, 2008

Kerala High Court
Dominic vs Rajan on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3662 of 2008()


1. DOMINIC, S/O.THOMMAN, THAMARACHALIL
                      ...  Petitioner

                        Vs



1. RAJAN, S/O.MATHAI, 35 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                    CRL.R.P. NO. 3662 OF 2008
                   ------------------------------------------
            Dated this the 13th day of November, 2008


                               O R D E R

Revision petitioner is the accused and first respondent

the complainant in C.C.812 of 2003 on the file of Judicial First

Class Magistrate, Kothamangalam. Petitioner was convicted and

sentenced for the offence under section 138 of N.I. Act. Though

it was challenged before Sessions Court, Ernakulam in

Crl.Appeal.141 of 2006, the appeal was dismissed. Revision is

filed challenging the conviction and sentence.

2. First respondent along with the revision petitioner

filed Crl.M.A.11311 of 2008, an application under section 147 of

N.I. Act, seeking permission to compound the offence stating

that they have amicably settled the dispute and first respondent

received the entire amount from the revision petitioner.

Crl.M.A.11311 of 2008 is allowed. Permission is granted to

compound the offence. Offence is compounded.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-