IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3487 of 2008()
1. GOPU K.G.
... Petitioner
Vs
1. D.PAPPAN AND ANOTHER
... Respondent
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent :SRI.S.H.RAJESH
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :28/10/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3487 OF 2008
............................................
DATED THIS THE 28th DAY OF OCTOBER, 2008
ORDER
First respondent is the complainant and petitioner, the accused in
S.T.1566 of 2004 on the file of Judicial First Class Magistrate-II,
Pathanamthitta. Petitioner was convicted for the offence under
Section 138 of N.I.Act. The conviction was confirmed and sentence
was modified by Sessions Court, Pathanamthitta in Crl.A.85 of 2006.
Revision petition is filed challenging the conviction.
2. First respondent the complainant, along with revision petitioner
jointly filed Crl.M.A.10719 of 2008, an application under Section 147
of Negotiable Instruments Act, seeking permission to compound the
offence, stating that they have settled the dispute and therefore they
may be permitted to compound the offence. As the petition is signed
by first respondent and his counsel, permission granted to compound
the offence. Offence is compounded.
Revision petition is disposed.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-