High Court Kerala High Court

N.Gopalakrishnan vs K.Apputty on 22 December, 2009

Kerala High Court
N.Gopalakrishnan vs K.Apputty on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3278 of 2004(D)


1. N.GOPALAKRISHNAN, S/O. DR.KRISHNA KURUP,
                      ...  Petitioner

                        Vs



1. K.APPUTTY, S/O. CHANDUKUTTY,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI

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

 Dated :22/12/2009

 O R D E R
                           P.S.GOPINATHAN,J.
                           ================
                         Crl.R.P . No. 3278 of 2004
                       ========================
              Dated this the 22th day of December, 2009.

                                 O R D E R

As against the concurrent finding of conviction and sentence for

offence under Section 138 of the Negotiable Instruments Act this revision

petition was filed.

2. The revision petitioner now settled the matter along with 1st

respondent, the complainant before the trial court and filed Crl.

M.Appl.No.12241/08 seeking an order to compound the offence. Having

heard either side, I find no reason to reject the petition. Hence the petition

Crl.M.A No.12241/09 is recorded and the revision petitioner would stand

acquitted under Section 147 of the Negotiable Instruments Act read with

Section 320(6) of the Code of Criminal Procedure and set at liberty.

The revision petition is disposed of as above.

P.S.GOPINATHAN,JUDGE.

mns