High Court Kerala High Court

E.M.Joseph vs Johney J.Valooran on 21 October, 2008

Kerala High Court
E.M.Joseph vs Johney J.Valooran on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3426 of 2008()


1. E.M.JOSEPH, AGED 30,S/O.MATHEW, HOUSE
                      ...  Petitioner

                        Vs



1. JOHNEY J.VALOORAN, AGED , S/O.LATE JOSE
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY PUBLIC

                For Petitioner  :SMT.VALSAMMA KURIAN JOSE

                For Respondent  :SRI.P.V.GEORGE(PUTHIYIDAM)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/10/2008

 O R D E R
                  M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                    CRL.R.P. NO. 3426 OF 2008
                                    AND
                CRL.M.APPL.NO.10490 OF 2008
                   ------------------------------------------
              Dated this the 21st day of October, 2008


                               O R D E R

Petitioner is the accused. He was convicted for the

offence under section 138 of Negotiable Instruments Act. First

respondent is the complainant. Revision is filed challenging the

conviction and sentence in S.T. 261 of 2006 on the file of Judicial

First Class Magistrate-IV, Kochi as confirmed in Crl.Appeal 779

of 2007 by Additional Sessions Court, Ernakulam.

2. Petitioner and first respondent jointly filed

Crl.M.App.10490 of 2008, petition under section 147 of N.I.Act

stating that they have settled the dispute between them. As the

petition is signed by first respondent/complainant apart from his

counsel, permission is granted to compound the offence.

Offence is compounded.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-