High Court Kerala High Court

K.A.Abdul Kader vs K.K.Gopi on 4 December, 2008

Kerala High Court
K.A.Abdul Kader vs K.K.Gopi on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3198 of 2007()


1. K.A.ABDUL KADER,PROPRIETOR,
                      ...  Petitioner

                        Vs



1. K.K.GOPI,S/O. KARUPPAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3198     OF 2007
            ===========================

      Dated this the 4th day of December,2008

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in C.C.925/1999 on the

file of Judicial First Class Magistrate Court-I,

Aluva. Petitioner was convicted for the offence

under section 138 of Negotiable Instruments Act.

Conviction was confirmed by Sessions Judge,

Ernakulam in Crl.A.389/2005. Crl.M.Appl.12011/2008

is filed jointly by respondent and revision

petitioner seeking permission to compound the

offence stating that they have settled the dispute

out of court and first respondent received the

entire amount due under the cheque from the

revision petitioner. C.M.Appl.12011/2008 is

allowed. 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