High Court Kerala High Court

M.M. Antony vs Thomas. C. George on 6 October, 2009

Kerala High Court
M.M. Antony vs Thomas. C. George on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3385 of 2004(C)


1. M.M. ANTONY, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. THOMAS. C. GEORGE, AGED 44 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MAURICE VINCENT

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :06/10/2009

 O R D E R
                P.S.Gopinathan, J.
    ==========================================
               Crl.R.P.3385 of 2004
    ==========================================
      Dated this the 6th day of October, 2009.


                       ORDER

1.The revision petitioner, who is the accused in

C.C.No.550 of 1996 on the file of the Judicial

Magistrate of the First Class, Thiruvalla was

prosecuted by the first respondent alleging

offence under Section 138 of the Negotiable

Instruments Act. The trial court found him

guilty. Accordingly, he was convicted and

sentenced to rigorous imprisonment for six months

under Section 138 of the Negotiable Instruments

Act. In appeal, the learned Sessions Judge,

Adhoc, Fast Track Court-II, Pathanamthitta

confirmed the conviction but reduced the sentence

to a fine of Rs.70,000/- with default clause to

undergo simple imprisonment for two months. Out

of the fine amount, if realised, Rs.65,000/- was

ordered to be given to the first respondent as

CRRP3385/09 -:2:-

compensation under Section 357(1) of the Cr.P.C.

Now this revision, assailing the legality and

correctness of the above conviction and sentence

as modified in appeal.

2.Revision petitioner along with the first

respondent now filed a petition as Crl.M.A.9394

of 2009 seeking permission to compound the

offence. Having heard either side, I find no

reason to reject the petition. Hence, the

petition is recorded and the revision petitioner

is acquitted under Section 147 of the Negotiable

Instruments Act read with Section 320(8) of the

Code of Criminal Procedure.

Crl.R.P. is disposed of as above.

P.S.Gopinathan, Judge.

sl.