High Court Kerala High Court

K.N.Sabu vs Devadas.D. on 4 June, 2010

Kerala High Court
K.N.Sabu vs Devadas.D. on 4 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1733 of 2010()


1. K.N.SABU, KOLLAMPARMBIL VEEDU,
                      ...  Petitioner

                        Vs



1. DEVADAS.D., SWAMIYARMADOM,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.V.BIJUMON

                For Respondent  :SRI.K.P.MADHU

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :04/06/2010

 O R D E R
                     V.K.MOHANAN, J.
                     ~~~~~~~~~~~~~~~~~
                 Crl.R.P.No.1733 of 2010
                ~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 4th day of June 2010


                          O R D E R

Crl.M.P.No.5418 of 2010

This is an application filed under Sec.147 of the

Negotiable Instrument Act r/w Sec.320 of Cr.P.C. to

compound the offence under Sec.138 of the N.I.Act, in

which, the revision petitioner is stand convicted and

sentenced against which the above revision petition is filed.

2. In the above petition it is stated that the revision

petitioner/accused has paid the cheque amount and thereby

the complainant as well as the accused have entered into a

compromise and the dispute has been settled out of court

and thus, this petition is being filed. The revision petitioner

has also produced the receipt issued from the Kerala State

Legal Services Authority showing the remittance of

Rs.6,750/- made by the revision petitioner being 15% of the

Crl.R.P.No.1733 of 2010

: 2 :

cheque amount as directed by the Apex Court in the

decision in Damodar S. Prabhu v. Sayed Babulal. H

represented in J.T.2010(4) SC page 457. Thus, it is

prayed in the above petition that parties may be permitted

to compound the said offence.

3. I have perused the above petition and I am

satisfied with the terms incorporated therein. The petition

is signed by 1st respondent/complainant and the revision

petitioner/accused and countersigned by their respective

counsels. As the parties have settled the matter out of

court it is only proper to allow this petition by permitting

the parties to compound the offence.

In the result, the composition of offence is

recorded and this petition is allowed.

Crl.R.P.No.1733 of 2010

This revision petition is preferred by the accused in a

prosecution for the offence under Sec.138 of the N.I.Act as

he is aggrieved by the conviction and sentence imposed

Crl.R.P.No.1733 of 2010

: 3 :

against him by the judgment dated 19.09.2006 in

S.T.No.220/06 of the court of the Judicial Magistrate of the

First Class-I, Kottayam and the judgment dated 17.01.2008

in Crl.Appeal No.635/2006 of the court of Sessions,

Kottayam.

2. Today, this Court by separate order in

Crl.M.P.No.5418/2010 allowed the parties to compound the

offence for which the revision petitioner is stand convicted

and sentenced and the said composition of the said offence

is recorded. The revision petitioner has also deposited a

sum of Rs.6,750/- in the Kerala State Legal Services

Authority as directed by the honourable Apex Court in the

decision in Damodar S. Prabhu v. Sayed Babulal. H

represented in J.T.2010(4) SC page 457. As the

contesting parties have settled the dispute and compounded

the offence for which the revision petitioner is stand

convicted and sentenced and this Court has also recorded

the composition, I am of the view that this revision petition

Crl.R.P.No.1733 of 2010

: 4 :

can be allowed setting aside the judgments of the courts

below and acquitting the revision petitioner, by virtue of

Sec.320(8) of the Cr.P.C.

In the result, this revision petition is allowed

setting aside the judgments of the courts below and

acquitting the revision petitioner of all the charges levelled

against him and he is set at liberty. The revision petition is

allowed accordingly.

V.K.MOHANAN, JUDGE.

Jvt