High Court Kerala High Court

K.V. Madhusoodanan Nair vs State Of Kerala on 19 December, 2006

Kerala High Court
K.V. Madhusoodanan Nair vs State Of Kerala on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1755 of 2004(D)


1. K.V. MADHUSOODANAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. PERINGOTTUKARA FINANCE & INVESTMENT

                For Petitioner  :SRI.P.CHANDY JOSEPH

                For Respondent  :SRI.N.J.JOHNSON

The Hon'ble MR. Justice R.BASANT

 Dated :19/12/2006

 O R D E R
                              R.BASANT, J.

                     ------------------------------------

                     Crl.R.P.NO. 1755 OF 2004

                     ------------------------------------

            Dated this the 19th day of  December, 2006.


                                 ORDER

This Revision Petition is directed against a concurrent

verdict of guilty, conviction and sentence imposed on the

petitioner in a prosecution under Section 138 of the Negotiable

Instruments Act. The respondent has also entered appearance

through counsel.

2. When this revision petition came up for hearing, the

learned counsel for the petitioner and the respondent have

submitted that the matter has been settled amicably between the

parties. They have filed a joint application for composition duly

signed by the rival contestants and counter signed by the

respondent’s counsel. The learned counsel for the

respondent/complainant vouches that the signature appearing in

the application for composition is that of the complainant.

3. The offence punishable under Section 138 of the N.I

Act is now compoundable after amendment to the N.I Act. I am

satisfied, from the submissions made by the counsel as also the

joint statement filed by them, that the parties have settled their

dispute amicably. I find no reason not to accept the composition.

Crl.R.P.No.1755/04 2

The composition can now be accepted and granted requisite

leave under Section 320(6) Cr.P.C.

4. In the result:

i) Crl.M.A.No.12887 of 2006 is allowed and the

composition is accepted after granting the requisite leave;

ii) The acceptance of the composition shall have the

effect of acquittal of the accused of the offence punishable under

Section 138 of the N.I Act as stipulated under Sec.320(8) of the

Cr.P.C;

iii) This revision petition is accordingly allowed. The

impugned judgments are set aside. The bail bond executed by

the accused shall stand discharged and he is set at liberty.

5. It is submitted that an amount of Rs.21,834/- (Rupees

twenty one thousand eight hundred and thirty four only) is in

deposit before the learned Magistrate. Both counsel pray that

the said amount may be directed to release to the

accused/revision petitioner herein. The said request is accepted.

The amount, if available in deposit, shall be released to the

accused/revision petitioner herein by the learned Magistrate.

(R.BASANT,JUDGE)

jsr

Crl.R.P.No.1755/04 3

Crl.R.P.No.1755/04 4

R.BASANT, J.

————————————

Crl.R.P.NO. 304 OF 2006

————————————

Dated this the 26th day of June, 2006.

ORDER

(R.BASANT, JUDGE)

rtr/

5. An amount of Rs.20,000/- is said to be deposited before the

trial court. Both counsel prays that the same amount may be

released to the revision petitioner/accused. The request is

accepted. If the amount is available, the same shall be released

to the accused / petitioner herein