IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 4131 of 2008()
1. M.T.WILSON
... Petitioner
Vs
1. B.SURESH KUMAR AND ANOTHER
... Respondent
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :19/12/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.4131 OF 2008
===========================
Dated this the 19th day of December,2008
ORDER
Revision petitioner is the accused and first
respondent the complainant in C.C.856/2000 on the
file of Judicial First Class Magistrate-II,
Punalur. Revision petitioner was convicted for the
offence under section 138 of Negotiable Instruments
Act. Conviction was confirmed by Additional
Sessions Judge, Kollam in Crl.A.395/2003. Revision
is filed challenging the conviction and sentence.
2. Crl.M.Appl.12637/2008 is jointly filed by
first respondent and revision petitioner seeking
permission to compound the offence stating that
they have amicably settled the dispute and first
respondent received the entire amount due under
the cheque from prevision petitioner.
Crl.M.Appl.12637/2008 is allowed. Permission is
granted to compound the offence. Offence is
compounded.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006