IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 792 of 2005(D)
1. E.V.MOHANAN, AGED 36 YEARS,
... Petitioner
Vs
1. K.P.SUDHEER, AGED 31, S/O.T.R.SUDHISH,
... Respondent
2. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.P.A.CHANDRAN
For Respondent :SRI.K.A.SREEJITH
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/10/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.792 OF 2005 &
Crl.M.P.10277/2008
===========================
Dated this the 17th day of October,2008
ORDER
Petitioner is the accused and first respondent
the complainant in C.C.192/2000 on the file of
Judicial First Class Magistrate Court-I, Thrissur.
Petitioner was concurrently convicted and sentenced
for the offence under section 138 of Negotiable
Instruments Act. Revision is filed challenging the
conviction and sentence. Crl.M.P.10277/2008 was
filed under section 147 of N.I. Act for permission
to compound the offence stating that they have
settled the dispute involved in the case. Petition
is signed by first respondent complainant his
counsel and the petitioner accused. Permission is
granted to compound the offence. Offence is
compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
CRRP 2
M.SASIDHARAN NAMBIAR, J.
---------------------
W.P.(C).NO. /06
---------------------
JUDGMENT
SEPTEMBER,2006