l'~J ORDER
The learned counsel for both sides with their clients
are present. They fileg application under Section 147:of.the
Negotiable Instruments Act (in short ‘the
compounding of the offence.
2. As seen from the impugA_ned.:,4or~der
was convicted for the offence,»pu_nishable” under”.i.f§¢’ttion*:
of the N. I. Act and conseciuefntly sentence has’ been
imposed in C.C. No. y V
3. By this applvica.ti_o:n reported that
he has with the thus compound
the offence Vihifeivoffeince punishable under
Sectior:i__13_8–A .forwwyyhich petitioner was found
guilty, isiherebyy which shall have the effect of
acquiyttyalof theflpetitioner – accused as envisaged under
of Section 320 Cr.P.C. The amount, if any,
before trial Court or appellate Court shall
be’\paid’–.Vov’e”r to the petitioner.
‘ * 3;”. Accordingly, Petition stands disposed of.
Sdii
Iudgé
VK