High Court Kerala High Court

Madhu vs Thankappan on 28 January, 2009

Kerala High Court
Madhu vs Thankappan on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 353 of 2009()



1. MADHU
                      ...  Petitioner

                        Vs

1. THANKAPPAN
                       ...       Respondent

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  :SRI.K.B.UDAYAKUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/01/2009

 O R D E R
                 M. SASIDHARAN NAMBIAR,J.

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

                    CRL.R.P.No.353 OF 2009

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

             Dated this the 28th day of January, 2009


                               O R D E R

Revision petitioner is the accused and first respondent

the complainant in C.C.641 of 2003 on the file of Judicial First

Class Magistrate-I, Kottarakkara. Revision petitioner was

convicted for the offence under section 138 of Negotiable

Instruments Act. Conviction was confirmed by Additional

Sessions Court, Kollam in Crl. Appeal 78 of 2005. Revision is

filed challenging the conviction.

2. Crl. M.A.1037 of 2009 is jointly filed by first

respondent and revision petitioner under section 147 of

Negotiable Instruments Act seeking permission to compound the

offence stating that they have settled the dispute out of Court.

Crl.M.A. 1037 of 2009 is allowed. Permission is granted to

compound the offence. Offence is compounded.

Learned counsel appearing for revision petitioner

submitted that revision petitioner is undergoing the sentence in

this case in Sub Jail, Kottarakkara. If so, and if revision

CRRP 353/2009
2

petitioner is not wanted in any other case, he be released

forthwith.

M. SASIDHARAN NAMBIAR, JUDGE

okb