IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 532 of 2006()
1. N.A.V.ABDULLA, MANAGING PARTNER,
... Petitioner
Vs
1. K.T.RAVUNNI, MANAGING PARTNER,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :SRI.M.M.ANTO
The Hon'ble MRS. Justice K.HEMA
Dated :21/12/2006
O R D E R
K.HEMA, J.
----------------------------------
CRL.R.P.NO.532 OF 2006
---------------------------------
Dated this the 21st day of December, 2006
O R D E R
Revision Petitioner is the accused in C.C.No.506 of 1996 on the file
of the Judicial First Class Magistrate’s Court, Payyannur. First respondent is
the complainant therein. Revision petitioner was convicted and sentenced
to undergo simple imprisonment for six months and also directed to pay
compensation of Rs.5,000/- to the complainant in default of payment to
undergo simple imprisonment for two months under Section 138 of the
Negotiable Instruments Act. In appeal filed by him, the conviction and
sentence were confirmed by the Additional Sessions Court, Thalassery.
This revision arises from the said conviction and sentence.
2. At the time of hearing, both sides submitted that a petition as
Crl.M.Appl.No.13224 of 2006 is filed for compounding the offence. It is
also submitted by both sides that the matter is settled out of court
amicably between the parties. On hearing both sides and on going
through the averments in the petition, I am satisfied that this is a fit case
to grant permission to compound the offence.
In the result, revision petitioner is acquitted of offence under Section
138 of the Negotiable Instruments Act, as offence is compounded. He is
set at liberty forthwith.
Crl.M.Appl.No.13224 OF 2006 and the revision petition are allowed.
K.HEMA, JUDGE
vgs.