IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3255 of 2009()
1. LAINE VIJAYAN, AGED 36 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. P.VISWAMBARAN, P.V.BHAVAN,
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :26/10/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.3255 of 2009
----------------------------------------
Dated this the 26th day of October, 2009
ORDER
The revision petitioner is the accused in C.C.No.643 of
1998 on the file of the Judicial Magistrate of the First Class,
Paravoor. The second respondent herein prosecuted the revision
petitioner for offence under Section 138 of the Negotiable
Instruments Act. The learned magistrate, after due trial, found
the revision petitioner guilty. Accordingly, he was convicted and
sentenced to undergo simple imprisonment for six months. He
was also directed to pay Rupees one lakh as compensation to the
second respondent under Section 357(3) of the Code of Criminal
Procedure. The learned Additional Sessions Judge, Adhoc-III,
Kollam, in appeal, confirmed the above conviction and sentence.
2. Assailing the legality, correctness and propriety of the
above conviction and sentence as confirmed in appeal, this
revision petition was filed. Today, when the revision petition
came up for hearing the revision petitioner and the legal heirs of
second respondent settled the matter out of court and jointly
Crl.R.P.No.3255 of 2009
2
filed a petition as Crl.M.A.No.9775 of 2009 seeking permission
for compounding the offence alleged. Having heard either side
and the learned public prosecutor, I find no reason to reject the
petition. In the above circumstances, the petition
Crl.M.Appl.No.9775 of 2009 is recorded and the revision
petitioner is acquitted U/s.147 of the Negotiable Instruments Act
r/w. section 320(8) of the Code of Criminal Procedure and is set
at liberty.
P.S.GOPINATHAN, JUDGE
Skj.