High Court Kerala High Court

M/S.Green Park Tea Pvt.Ltd vs M/S.Clouds Advertising on 9 December, 2008

Kerala High Court
M/S.Green Park Tea Pvt.Ltd vs M/S.Clouds Advertising on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3996 of 2008()


1. M/S.GREEN PARK TEA PVT.LTD,
                      ...  Petitioner
2. M.SHAHIR SHA, S/O MOHAMMED HANEEFA,
3. SHANNAZ.A, W/O. M.SHAHIR SHA, IQBAL

                        Vs



1. M/S.CLOUDS ADVERTISING, KRISHNASWAMY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/12/2008

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.
                        ...........................................
                      CRL.R.P.NO. 3996 OF 2008
                       ............................................
       DATED THIS THE              9TH DAY OF DECEMBER, 2008

                                       ORDER

Revision Petitioner is the accused and first respondent, the

complainant in C.C.1609 of 2004 on the file of Judicial First Class

Magistrate-II, Kochi. Petitioner was convicted for the offence under

Section 138 of N.I.Act. Conviction was confirmed by learned

Additional Sessions Judge, Ernakulam in Crl.A.124 of 2007.

Revision petition is filed challenging the conviction and sentence.

2. Revision petitioner and first respondent jointly filed

Crl.M.A. 12178 of 2008, an application under Section 147 of N.I.Act,

seeking permission to compound the offence, stating that they have

amicably settled the dispute out of court. Crl.M.A. 12178 of 2008 is

allowed. Permission is granted to compound the offence. Offence is

compounded.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-