IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2707 of 2007()
1. MURALEEDHARAN NAIR, PADMASREE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. K.THAMPAN, SARASWATHY BHAVAN,
3. MASTER.KRISHNAN, S/O.THAMPAN (LATE),
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/03/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.2707 of 2007
----------------------------------------
Dated this the 3rd day of March 2008
O R D E R
This petition is for permission to compound an offence
under Section 138 of the Negotiable Instruments Act at the post
revision stage. The decision in Sabu George v. Home Secretary
[2007(1) KLT 982] had held that consequent to such a
composition, it is possible to invoke the powers under Section
482 Cr.P.C. But the said decision has been overruled and in the
light of the decision in Sudheerkumar v. Kunhiraman [2008(1)
KLT 168](DB), the prayer to apply the dictum in Sabu George v.
Home Secretary [2007(1) KLT 982] cannot be accepted.
2. This Criminal Miscellaneous Case is in these
circumstances dismissed.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007