High Court Kerala High Court

M.P.Sasidharan vs C.K.Gireesh on 26 September, 2007

Kerala High Court
M.P.Sasidharan vs C.K.Gireesh on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 26 of 2000()



1. M.P.SASIDHARAN
                      ...  Petitioner

                        Vs

1. C.K.GIREESH
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN NAIR

                For Respondent  :SRI.R.SURENDRAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :26/09/2007

 O R D E R
                        K.R.UDAYABHANU, J
                   ---------------------------------------------
                        Crl.R.P.No.26 of 2000
                   ---------------------------------------------
                Dated this the 26th day of September, 2007


                                 O R D E R

The revision petitioner stands convicted for the offence

under Section 138 of the Negotiable Instruments Act and

sentenced to undergo simple imprisonment for six months.

It is submitted that the matter has been settled and a joint

petition has been filed. In the circumstances, the order of the

court below is set aside. The accused is acquitted.

K.R.UDAYABHANU,
JUDGE

csl

K.R.UDAYABHANU, J

Crl.R.P.No.2146/2003

JUDGMENT

26/9/2007