High Court Kerala High Court

K.K.Chacko vs Doshi.S on 17 December, 2008

Kerala High Court
K.K.Chacko vs Doshi.S on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3306 of 2005()


1. K.K.CHACKO,
                      ...  Petitioner

                        Vs



1. DOSHI.S, CHETTIAR HOUSE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  :SRI.SURIN GEORGE IPE

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/12/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3306 OF 2005
                  ------------------------------------------
           Dated this the 17th day of December, 2008


                              O R D E R

Revision petitioner is the accused and first respondent

the complainant in S.T.128 of 2004 on the file of Chief Judicial

Magistrate, Kottayam. Petitioner was convicted for the offence

under section 138 of Negotiable Instruments Act. Conviction

was confirmed by Sessions Court, Kottayam in Crl. Appeal 759 of

2004. Revision is filed challenging the conviction and sentence.

Crl.M.A.12268 of 2008 is filed by first respondent along

with revision petitioner seeking permission to compound the

offence stating that they have amicably settled the dispute and

the entire amount deposited by the accused is to be released to

the complainant. Crl.M.A.12268 of 2008 is allowed. Permission

is granted to compound the offence. Offence is compounded.

First respondent/complainant is permitted to withdraw the

entire amount, if any, deposited in this case before the

Magistrate by the accused.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-