High Court Kerala High Court

N.D.Mathai vs Associated Bankers on 5 January, 2009

Kerala High Court
N.D.Mathai vs Associated Bankers on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 47 of 2009()



1. N.D.MATHAI
                      ...  Petitioner

                        Vs

1. ASSOCIATED BANKERS
                       ...       Respondent

                For Petitioner  :SRI.N.ASHOK KUMAR

                For Respondent  :SRI.S.JAYAKRISHNAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/01/2009

 O R D E R
                  M. SASIDHARAN NAMBIAR,J.

               -------------------------------------------------

                       CRL.R.P.NO.47 OF 2009

               --------------------------------------------------

              Dated this the 5th day of January, 2009


                                O R D E R

Revision petitioner is the accused and first respondent the

complainant in C.C.163 of 2005 on the file of Judicial First Class

Magistrate -I, Chengannur. Petitioner was convicted and sentenced

for the offence under section 138 of Negotiable Instruments Act.

Conviction and sentence was confirmed by Additional Sessions Judge,

Mavelikkara in Crl. Appeal 621 of 2006. Revision is filed challenging

the conviction.

Crl.M.A.143 of 2008 is jointly filed by first respondent along

with revision petitioner seeking permission to compound the offence

stating that they have settled the dispute amicably out of Court.

Crl.M.A. 143 of 2008 is allowed. Permission is granted to

compound the offence. Offence is compounded.

M. SASIDHARAN NAMBIAR, JUDGE

okb