High Court Kerala High Court

Mathew Alex vs Baby Paul on 11 April, 2008

Kerala High Court
Mathew Alex vs Baby Paul on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1009 of 2000()



1. MATHEW ALEX
                      ...  Petitioner

                        Vs

1. BABY PAUL
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.ARUN VALENCHERY

The Hon'ble MR. Justice A.K.BASHEER

 Dated :11/04/2008

 O R D E R
                              A.K. Basheer, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                Crl.RP.No. 1009/2000 & 2557/2005
                - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 11th day of April, 2008.
                                   ORDER

These revision petitions arise from two proceedings under

Section 138 of the Negotiable Instruments Act initiated by the

common complainant against the common accused in the two cases.

While the former revision petition, which is at the instance of the

complainant, is directed against the order of remand passed by the

appellate court, the latter is at the instance of the accused in the other

proceedings in which he had been concurrently found guilty by the

trial court as well as the appellate court. In view of the intervening

development, it is not necessary to refer to the facts of the two cases

or to their chequered history.

2. When these two cases came up for consideration on the last

hearing date, it was suggested by the court that the complainant and

accused being very close friends once upon a time, it would be

appropriate if an attempt was made to bury the hatchet.

3. Sri.Mathew John and Sri.T.G.Rajendran learned counsel

for the parties as well as the complainant and the accused who

appeared before the court, have shown admirable equanimity and

sense of fairness in agreeing to settle the matter once and for all.

Though the total amount covered under the two cheques comes to

only Rs.75,000/-(Rs.50,000/- and Rs.25,000/-) the suggestion made

by the court to the accused to pay a total sum of Rs. One lakh was

very gracefully accepted by him.

Crl.RPs.1009/2000,2557/05. 2

4. Today when the cases were taken up again for further

consideration, Sri. Baby Paul, the accused has handed over a sum of

Rs. One Lakh to Sri.Mathew John, learned counsel for the complainant

who accepted it for and on behalf of his client. Sri.Mathew John

submits that his client has instructed him to report before this Court

that the receipt of this amount is by way of full and final settlement of

the entire dues payable under the two cheques in question. The above

submission is recorded.

5. Two applications for composition of the offence have also

been field. Though the complainant has not been able to be present in

court because of indisposition, Sri.Mathew John has signed in the two

applications. The accused and his counsel have also signed in these

two applications. In the peculiar facts and circumstances I am inclined

to allow them.

6. Accordingly the accused is acquitted in the two cases. viz.,

S.T.No.2356/94 and 2355/94 on the file of the Judicial Magistrate of

First Class, No.II, Kottayam.

7. Registry shall number the two applications for composition,

which shall stand allowed as indicated above.

Revision Petitions are disposed of in the above terms.

A.K. Basheer
Judge.

an.