High Court Kerala High Court

M/S. A.T.Kopra Traders vs M.Hamsa on 17 December, 2008

Kerala High Court
M/S. A.T.Kopra Traders vs M.Hamsa on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3638 of 2007()


1. M/S. A.T.KOPRA TRADERS, REPRESENTED BY
                      ...  Petitioner
2. V.ABDURAHIMAN, AGED 66 YEARS,

                        Vs



1. M.HAMSA, S/O. ALI, AGED 45 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/12/2008

 O R D E R
               M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3638 OF 2007
                  ------------------------------------------
           Dated this the 17th day of December, 2008


                              O R D E R

Revision petitioners are the accused and first respondent

the complainant in S.T.4 of 2003 on the file of Judicial First

Class Magistrate-I, Kozhikode. They were convicted for the

offence under section 138 of Negotiable Instruments Act.

Conviction was confirmed by Sessions Court, Kozhikode in Crl.

Appeal 656 of 2005. Revision is filed challenging the conviction.

2. Crl.M.A.12384 of 2008 is filed seeking permission to

compound the offence stating that they have amicably settled

the dispute and first respondent/complainant may be permitted

to withdraw the amount deposited by revision petitioners before

the Magistrate.

Crl.M.A.12384 of 2008 is allowed. Permission is granted to

compound the offence. Offence is compounded. First

respondent/complainant is permitted to withdraw the amount, if

any, deposited before the Magistrate.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-