High Court Kerala High Court

K.M.Thomas vs Rashtra Deepika Ltd on 15 October, 2008

Kerala High Court
K.M.Thomas vs Rashtra Deepika Ltd on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3378 of 2008()


1. K.M.THOMAS, AGED 48, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. RASHTRA DEEPIKA LTD, REGISTERED OFFICE
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.ABRAHAM P.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/10/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO. 3378     OF 2008
              &Crl.M.Appl.10327/2008
            ===========================

      Dated this the 15th day of October,2008

                       ORDER

Petitioner was concurrently convicted and

sentenced for the offence under section 138 of

Negotiable Instruments Act. First respondent is

the complainant. First respondent along with the

petitioner jointly filed a petition,

Crl.M.Appl.10327/2008 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, petitioner and

his counsel, permission is granted to compound the

offence. Offence is compounded.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006