IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3966 of 2006(A)
1. MARTINE JOSEPH, MARKETING PARTNER,
... Petitioner
Vs
1. JOSEPH JOSEPH, S/O.JOSEPH,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/12/2006
O R D E R
K. HEMA, J.
-----------------------------------
CRL. R.P NO. 3966 OF 2006
-----------------------------------
Dated this the 15th day of December, 2006.
O R D E R
Admit. First respondent enters appearance.
This revision petition is filed against the conviction and sentence
passed against the revision petitioner to undergo simple imprisonment
for one year and to pay a compensation of Rs. 1 lakh to the
respondent-complainant and in default of which to undergo simple
imprisonment for four months. The conviction and sentence were
passed under Section 138 of the Negotiable Instruments Act.
2. On a complaint filed by the first respondent-complainant
before the Judicial First Class Magistrate, Kottayam, the revision
petitioner was convicted and sentenced to undergo simple
imprisonment for one year and to pay a compensation of Rs. 1 lakh to
the complainant and in default of payment of which to undergo simple
imprisonment for four months. The said conviction and sentence were
confirmed in the appeal by the Additional Sessions Judge, Kottayam.
Challenging the said conviction and sentence this revision petition is
filed.
3. At the time of hearing, both sides submitted that the matter
is settled amicably out of court and the entire amount is paid to the
CRL. R.P. 3966/2006 2
satisfaction of the complainant. They have also filed a petition as
Crl. M.A. No. 12892 of 2006 to compound the offence. On hearing
both sides, I am satisfied that permission can be granted to compound
the offence and I do so.
Hence, the revision petitioner is acquitted for offence under
Section 138 of the Negotiable Instruments Act, as compounded. He is
set at liberty forthwith.
Crl. M.A. 12892/2006 and revision petition are allowed.
K. HEMA, JUDGE
smp