High Court Kerala High Court

M/S Hadeed Steels vs Humayoon K on 21 December, 2009

Kerala High Court
M/S Hadeed Steels vs Humayoon K on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1397 of 2009()


1. M/S HADEED STEELS,
                      ...  Petitioner
2. P.M. MUHAMMED ALI BABU,
3. MUHAMMED ASHRAF,

                        Vs



1. HUMAYOON K.,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.E.NARAYANAN

                For Respondent  :SRI.K.M.FIROZ

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :21/12/2009

 O R D E R
                        P.S.GOPINATHAN, J.
                    -----------------------------------
                     Crl.R.P.No.1397 of 2009
                     ----------------------------------
           Dated this the 21st day of December, 2009

                                 ORDER

The revision petitioners were convicted by the Judicial

Magistrate of the First Class (Marard Cases),Kozhikode in S.T.No.356

of 2006 for offence under Section 138 of the Negotiable Instruments

Act and sentenced to simple imprisonment for three months each with

order to pay Rs.1,50,000/- each as compensation. In Criminal Appeal

No.384 of 2007 the conviction was confirmed. But the sentence was

reduced to imprisonment till rising of the court. The order to pay

compensation was sustained.

2. Now, the revision petitioners along with the first

respondent settled the matter out of court and filed

Crl.M.Appl.No.12625 of 2009 seeking an order to record

compounding. Having heard either side, I find no reason to reject the

petition. Hence the petition Crl.M.Appl.No.12625 of 2009 is recorded

and the revision petitioner would stand acquitted under Section 147

of the Negotiable Instruments Act read with Section 320(8) of the

Code of Criminal Procedure and is set at liberty.

Revision petition is disposed as above.

P.S.GOPINATHAN, JUDGE

skj.