High Court Kerala High Court

Mohammed Kunju vs T.B.Pareed on 31 October, 2008

Kerala High Court
Mohammed Kunju vs T.B.Pareed on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3522 of 2008()



1. MOHAMMED KUNJU
                      ...  Petitioner

                        Vs

1. T.B.PAREED
                       ...       Respondent

                For Petitioner  :SRI.ELDHO PAUL

                For Respondent  :SRI.A.R.GANGADAS

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/10/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3522     OF 2008
            ===========================

      Dated this the 31st day of October,2008

                       ORDER

Petitioner is the accused and first respondent

complainant in C.C.543/2000 on the file of Judicial

First Class Magistrate, Perumbavoor. Petitioner

was convicted for the offence under section 138 of

Negotiable Instruments Act. Conviction was

confirmed by Sessions Court,Ernakulam in

Crl.A.111/2005. Revision is filed challenging the

conviction and sentence.

2. First respondent complainant along with the

revision petitioner jointly filed

Crl.M.Appl.10865/2008 an application filed under

section 147 of Negotiable Instruments Act seeking

permission to compound the offence stating that

they have settled the dispute and first respondent

has already received the amount covered by the

dishonoured cheque. As the petition is filed by

first respondent along with the accused revision

CRRP 3522/2008 2

petitioner, it 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