High Court Kerala High Court

E.Ummer vs The State Of Kerala on 1 February, 2010

Kerala High Court
E.Ummer vs The State Of Kerala on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 376 of 2010()


1. E.UMMER, AGED 40 YEARS, S/O.VEERAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

2. T.ASHARAF, AGED 38 YEARS,S/O.THOTTIYAN

                For Petitioner  :SRI.A.V.JAMES

                For Respondent  :SRI.P.DALBI EMMANUEL

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :01/02/2010

 O R D E R
                   V.K. MOHANAN, J.
                 ---------------------------------------
                Crl. M.A. No. 1083 of 2010
                -----------------------------------------

         Dated this the 1st day of February, 2010


                             O R D E R

This is an application filed under Section 147 of the

Negotiable Instruments Act for compounding the offence

under Section 138 of the Negotiable Instruments act in

which the revision petitioner is involved. It is stated that

the matter has been settled out of court and the

complainant has received the amount due from the

revision petitioner and therefore the complainant is not

intend to proceed with the case further. This compound

petition is signed by both the revision petitioner as well

as the complainant and counter signed by their

prospective counsels. As I am satisfied with the reasons

stated in the petition, this petition is allowed

compounding the offence.

V.K. MOHANAN, JUDGE

rkc

V.K. MOHANAN, J.

—————————————
Crl. R.P. No. 376 of 2010

—————————————
Dated this the 1st day of February, 2010

O R D E R

The revision petitioner is the sole accused in ST No.

1036/2006, approached this court challenging his

conviction under Section 138 of Negotiable Instruments

Act and the sentence imposed against him. The trial

court on conviction sentenced him to under go simple

imprisonment for one month and also directed to pay

Rs. 80,000/- to the complainant as compensation. In

appeal by judgment dated 22-04-2009 the appellate court

modified the sentence and directed the accused to

undergo imprisonment till rising of the court for one day

and to pay a sum of Rs. 80,000/- as compensation under

section 357(3) Cr.PC. It is the above judgment,

conviction and sentence challenged in this revision

petition.

While the revision petition is pending before this

court the matter has been settled out of the court and the

parties approached this court by filing a compound

petition wide Crl.M.A No. 1083/2010 and this court by a

separate order allowed this application. In the light of the

above order, this Criminal Revision Petition can be

disposed of .

In the result this Crl. RP is allowed setting aside the

judgment of the court below and acquitting the accused.

Accordingly this Criminal Revision Petition is allowed as

above.

V.K. MOHANAN, JUDGE

rkc